IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2861 of 2009()
1. T.K.ALIKUTTY, P.W.D.CONTRACTOR,
... Petitioner
Vs
1. E.K.K.MUHAMMED, ENJAKKUDY HOUSE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.T.A.SHABEERALI
For Respondent : No Appearance
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :10/09/2009
O R D E R
P.S.GOPINATHAN, J.
== = = = = = = = = = = = = = = = = =
Crl.R.P.No.2861 of 2009.
= = = == = = = = = = = = = = = = = =
Dated this the 10th day of September, 2009.
O R D E R
The revision petitioner is the accused in CC.No.1401/2005 on the file
of the Judicial First Class Magistrate Court-II, Perumbavoor. The first
respondent prosecuted the revision petitioner before the trial court alleging
offence under Sec.138 of the Negotiable Instruments Act. The learned
Magistrate, after due trial arrived a finding that the petitioner is guilty and
sentenced to undergo simple imprisonment for a period of six months and to
pay a sum of Rs.5,40,000/- as compensation to the first respondent with
usual default clause.
2. In appeal, the Addl.Sessions Judge (Adhoc-II), Ernakulam
confirmed the conviction. But the substantial sentence was reduced to
imprisonment till rising of the court. Assailing the correctness, legality and
propriety of the above conviction and sentence, this revision was filed.
3. Today, when the revision petition came up for admission, the
learned counsel for the petitioner submitted that the revision petition is not
pressed. He sought for six months’ time to pay the compensation amount.
Crl.R.P.No.2861 of 2009.
-: 2 :-
In the result, this revision petition is dismissed as not pressed. The
revision petitioner is granted six months’ time for payment of the
compensation amount on executing a bond for Rs.25,000/- (Rupees twenty-
five thousand only) with two solvent sureties each for like amount to the
satisfaction of the trial court, within one month from today.
P.S.GOPINATHAN, JUDGE.
Kvs/-