IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 778 of 2007()
1. WILFRED.M.J.
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.V.P.REGHURAJ
For Respondent :SRI.K.ANTONY JOSEPH
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :21/02/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 778 OF 2007
=================================
Dated this the 21st day of February 2007
O R D E R
The revision petitioner stands convicted for the offence under
section 138 of the Negotiable Instruments Act and sentenced to
imprisonment for one month and to pay a compensation of
Rs.23,000/- vide section 357(3) Cr.P.C and in default to undergo
simple imprisonment for one month.
2. The counsel for the revision petitioner has only sought for
time to make the payment. In the circumstances, the conviction and
sentence is affirmed. The revision petitioner is granted two months
time from today to make the payment. He shall appear before Judicial
First class Magistrate II, Mananthavady on 22.04.2007 to receive
sentence.
The Crl. R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV