IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3549 of 2008()
1. THAMPAN THOMAS
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SMT.A.SALINI LAL
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :23/09/2008
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C. No.3549 of 2008
-------------------------------------
Dated this the 23rd day of September, 2008
ORDER
Petitioner has been found guilty, convicted and
sentenced in a prosecution under Section 138 of the
Negotiable Instruments Act. He preferred an appeal. The
appeal was admitted. He prayed for suspension of
sentence. The request was allowed subject to conditions.
Inter alia, it was directed that the petitioner must deposit
an amount of Rs.10,000/- towards the compensation payable
within a period of one month from 11.08.08.
2. The petitioner has now come to this Court with
this petition under Section 482 Cr.P.C to challenge the
condition imposed. First of all it is prayed that a week’s
further time may be granted to make the payment.
Secondly and alternatively it is prayed that the amount of
Rs.10,000/- may be reduced.
3. It is now trite that an appellate court, while
suspending the sentence, can impose conditions regarding
deposit of amount. There can be no doubt on that aspect.
Crl.M.C. No.3549 of 2008 2
The question can only be whether that discretion was
exercised properly. Not even the judgment of the court
below is produced and no attempt is made to argue on
merits that the discretion exercised in imposing the
condition is not justified. The challenge raised against the
imposition of the condition is thus found to be without any
merit.
4. It is then submitted that the petitioner is not able
to deposit the amount within the period of one month. The
petitioner may be given a week’s further time to comply
with the order regarding deposit, it is prayed.
5. I am satisfied that the said request can be
considered favourably.
6. In the result, this Crl.M.C is allowed in part. The
petitioner shall have time till 30.09.08 to pay the amount of
Rs.10,000/- (Rupees Ten thousand only) as ordered by the
appellate court in Annexure-1order dated 11.08.08.
(R.BASANT, JUDGE)
rtr/-
Crl.M.C. No.3549 of 2008 3