IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1757 of 2007()
1. SUDHARMA, AGED YEARS,
... Petitioner
Vs
1. JAYEDRAN, S/O.RAMANKUTTY,
... Respondent
2. SUNIL, S/O.LATE JAYACHANDRAN,
3. SUJA, W/O.DR.PRADOSE,
4. STATE OF KERALA,
For Petitioner :SRI.N.J.JOHNSON
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :24/04/2007
O R D E R
K.R. UDAYABHANU, J.
------------------------------------------
Crl.R.P. NO. 1757 OF 2007
---------------------------------------------
DATED THIS THE 24TH DAY OF APRIL 2007
ORDER
The revision petitioner stands convicted for the offence
under Sec. 138 of the Negotiable Instruments Act and sentenced
to undergo simple imprisonment till rising of the Court and to pay
compensation of Rs. 2,50,000/- and in default to undergo simple
imprisonment for three months.
2. 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 pay
the amount of compensation and in default to undergo simple
imprisonment for two months. The revision petitioner shall
appear before the Judicial First Class Magistrate – II, Thrissur on
30/10/2007 to receive sentence.
The Criminal R.P. is disposed of accordingly.
K.R.UDAYABHANU
jg JUDGE.