High Court Kerala High Court

T.P.Ramachandran vs The State Of Kerala on 16 December, 2009

Kerala High Court
T.P.Ramachandran vs The State Of Kerala on 16 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.Rev.Pet.No. 3899 of 2009()


1. T.P.RAMACHANDRAN, S/O.LATE RAMA VARIYAR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. K.BADARUAL MUNEER,

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  : No Appearance

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

 Dated :16/12/2009

 O R D E R
                      P.S.GOPINATHAN, J.
                    -------------------------------
                    Crl.R.P.No.3899 of 2009
                    --------------------------------
         Dated this the 16th day of December, 2009

                               ORDER

The Judicial Magistrate of the First Class-I, Hosdurg in

C.C.No.75 of 2006 convicted the revision petitioner for offence

under Section 138 of the Negotiable Instruments Act and

sentenced to simple imprisonment for three months and to pay

Rs.65,000/- as compensation to the second respondent under

Section 357(3) of the Code of Criminal Procedure. In Criminal

Appeal No.68 of 2008, while confirming the conviction, the

sentence was reduced to imprisonment till rising of the court.

The order to pay compensation was sustained. Now this revision

petition.

2. The learned counsel for the revision petitioner

submitted that he is seeking only time for payment of

compensation. The submission made by the learned counsel is

recorded. The revision petition is dismissed. The revision

petitioner is granted six months time to remit the compensation.

P.S.GOPINATHAN, JUDGE

skj