High Court Kerala High Court

Shaji Abraham vs K.V.Varughese on 29 May, 2007

Kerala High Court
Shaji Abraham vs K.V.Varughese on 29 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 2077 of 2007()



1. SHAJI ABRAHAM
                      ...  Petitioner

                        Vs

1. K.V.VARUGHESE
                       ...       Respondent

                For Petitioner  :SRI.ARUN.B.VARGHESE

                For Respondent  :SRI.BABU S. NAIR

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

 Dated :29/05/2007

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

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

                             CRL.R.P.No.2077 of 2007

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

                    Dated this the 29th 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.3,00,000/- to the complainant vide Section 357(3) of the Code

of Criminal Procedure 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,

revision petitioner is granted six months’ time from today

onwards to remit the compensation amount. He shall appear

before the Chief Judicial Magistrate Court – Pathanamthitta, on

30.11.2007 to receive the sentence. Non bailable warrant

pending, if any, shall be kept in abeyance till 30.11.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl