IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 3843 of 2009()
1. SIVARAJAN, KOCHUPLAVILA VEEDU,
... Petitioner
Vs
1. VENURAJAN, KUREEKAL HOUSE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI. K.SIJU
For Respondent : No Appearance
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :10/12/2009
O R D E R
P.S.GOPINATHAN, J.
----------------------------------------
Crl.R.P.No.3843 of 2009
----------------------------------------
Dated this the 10th day of December, 2009
ORDER
The revision petitioner was convicted by the Judicial
Magistrate of the First Class, Karunagappally for offence under
Section 138 of the Negotiable Instruments Act and sentenced to
simple imprisonment for four months and to pay Rs.50,000/- as
compensation to the first respondent. In Criminal Appeal
No.687 of 2007, while confirming the conviction, the sentence
was reduced to imprisonment till rising of the court and
compensation. Now this revision.
2. The learned counsel for the revision petitioner
submitted that he is seeking only time to pay the compensation.
The submission made by the learned counsel is recorded. The
revision petition is dismissed. The revision petitioner is granted
six months time to pay the compensation. Till then, the bail bond
executed by him shall remain in force.
P.S.GOPINATHAN, JUDGE
skj