High Court Kerala High Court

Rajagopalan vs State Of Kerala Represented By The on 10 April, 2007

Kerala High Court
Rajagopalan vs State Of Kerala Represented By The on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1532 of 2007()


1. RAJAGOPALAN, S/O.RUGMANI AMMA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. DEVAKI MENON, W/O.RAMACHANDRAN NAIR,

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :10/04/2007

 O R D E R
                             K.R.UDAYABHANU, J

                        ---------------------------------------------

                              CRL.R.P.No.1532 of 2007

                         ---------------------------------------------

                    Dated this the 10th day of April, 2007




                                     O R D E R

The revision petitioner stands convicted for the offence

under Section 138 of the Negotiable Instruments Act and

sentenced, as modified by the appellate court, to imprisonment

till the rising of the court and to pay a compensation of

Rs.48,000/- to the complainant vide Section 357(3) of the Code of

Criminal Procedure and in default, to undergo simple

imprisonment for one month.

2. Counsel for the revision petitioner has only sought for

time to pay the amount of compensation. In the circumstances,

conviction is confirmed. Revision petitioner is granted six

months’ time from today onwards to pay the amount of

compensation. He shall appear before the Judicial First Class

Magistrate Court, Ottapalam on 12.10.2007 to receive the

sentence. Non bailable warrant, pending, if any shall be kept in

abeyance till 12.10.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl