IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2213 of 2007(R)
1. REGHUNATHAN, POURNAMI HOUSE,
... Petitioner
Vs
1. BOBBY VIJAYAN, NAMBICHIRAKALAYIL HOUSE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.M.K.CHANDRAMOHAN DAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :08/06/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 2213 OF 2007
=================================
Dated this the 8th day of June, 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.2,00,000/- vide Section 357(3)
Cr.P.C and in default to undergo simple imprisonment for two
months.
2. The counsel for the revision petitioner has only sought for
time to pay the amount of compensation. In the circumstances, the
revision petitioner is granted six months time from today onwards to
pay the amount of compensation. The revision petitioner shall appear
before Judicial First Class Magistrate-I, Kottayam on 10.12.2007 to
receive sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
rv