IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 2060 of 2007()
1. V.MUHAMMED, S/O AHAMMED KUTTY HAJI,
                      ...  Petitioner
                        Vs
1. ZAKKARIA, S/O A.V.IMBICHIKOYA HAJI,
                       ...       Respondent
2. STATE OF KERALA REPRESENTED BY
                For Petitioner  :SRI.K.P.HAREENDRAN
                For Respondent  : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
 Dated :29/05/2007
 O R D E R
                             K.R.UDAYABHANU, J
                        ---------------------------------------------
                             CRL.R.P.No.2060 of 2007
                         ---------------------------------------------
                    Dated this the 29th day of May, 2007
                                     O R D E R
The revision petitioner stands convicted for the offence under
Section 138 of the Negotiable Instruments Act and sentenced, as
modified by the appellate court, to imprisonment till the rising of
the court and to pay a compensation of Rs.40,000/- to the
complainant and in default, to undergo simple imprisonment for
one month.
2. Counsel for 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 remit the compensation amount (less the amount, if any
deposited). He shall appear before the Special Judicial First Class
Magistrate Court (Marad Cases), Kozhikode, on 30.11.2007 to
receive the sentence. Non bailable warrant pending, if any, shall
be kept in abeyance till 30.11.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl