IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2389 of 2007()
1. SANTHOSH KUMAR, S/O. KUMARAN,
... Petitioner
Vs
1. SHUKKOOR, S/O. IBRAHIM HAJI,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :15/06/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.2389 of 2007
---------------------------------------------
Dated this the 15th 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.88,000/- to the complainant vide Section 357(3)of the Crl.P.C.
and in default, to undergo simple imprisonment for two months.
2. Counsel for the revision petitioner has only sought for
time to pay the amount of compensation. In the circumstances,
the conviction and sentence is confirmed. Revision petitioner is
granted six months’ time from today onwards to remit the
compensation amount. He shall appear before the Judicial First
Class Magistrate Court, Pattambi on 15.12.2007to receive the
sentence. Non bailable warrant pending, if any, shall be kept in
abeyance till 15.12.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl