High Court Kerala High Court

Suresh Babu vs T.C.Thomas on 15 December, 2009

Kerala High Court
Suresh Babu vs T.C.Thomas on 15 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3889 of 2009()


1. SURESH BABU,S./O.RAMASWAMY,
                      ...  Petitioner

                        Vs



1. T.C.THOMAS,THEKKEL HOUSE,PUTHUPALLY.PO,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.SERGI JOSEPH THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :15/12/2009

 O R D E R
                P.S.Gopinathan, J.
    ==========================================
               Crl.R.P.3889 of 2009
    ==========================================
    Dated this the 15th day of December, 2009.

                      ORDER

Assailing the concurrent finding of conviction

for offence under Section 138 of the Negotiable

Instruments Act and modified sentence of

imprisonment till rising of the court and to pay

Rs.1,00,000/- as compensation to the first

respondent under Section 357(3) of the Code of

Criminal Procedure, this revision petition was

filed.

When the revision petition came up for admission

today, learned counsel for the revision

petitioner submitted that he is seeking only time

to remit the compensation. This submission is

recorded. The revision petition is dismissed.

Revision petitioner is granted six months’ time

to remit the compensation. Till then, the bail

bond executed by him shall remain in force.

sl.                     P.S.Gopinathan, Judge.