IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1966 of 2007()
1. REKHA,
... Petitioner
Vs
1. GIRIJAN,
... Respondent
2. THE STATE OF KERALA,
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :24/05/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1966 of 2007
---------------------------------------------
Dated this the 24th day of May, 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.50,000/- 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,
revision petitioner is granted three months’ time from today
onwards to remit the compensation amount. She shall appear
before the Judicial First Class Magistrate Court-III, Thrissur on
20.8.2007 to receive the sentence. Non bailable warrant,
pending, if any shall be kept in abeyance till 20.8.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl