IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1592 of 2007()
1. THE MEAT PRODUCERS CO-OPERATIVE
... Petitioner
2. RAVEENDRANATH, PRESIDENT,
3. CHACKO, SECRETARY,
Vs
1. M/S.KERALA STATE POULTRY DEVELOPMENT
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.ABRAHAM K.JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :24/05/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
CRL.M.C.NO. 1592 OF 2007
-------------------------------------------------
Dated this the 24th day of May, 2007
ORDER
The petitioners have been found guilty, convicted and
sentenced in a prosecution under Sec.138 of the N.I. Act.
They preferred an appeal. The learned Sessions Judge by
Annexure-A1 order directed that the execution of the sentence
be suspended subject to the condition, inter alia, that an
amount of Rs.50,000/- be deposited within a period of two
months from 24/3/07. The petitioners have not been able to
raise the amount. They pray for the indulgence of the court
to grant one month’s further time from 24/5/07 to make the
payment and avoid the predicament of execution of the
sentence before the appeal is considered on merits. I am
satisfied that the request made is legitimate and can be
allowed.
2. This Crl.M.C. is accordingly allowed. The petitioners
CRL.M.C.NO. 1592 OF 2007 -: 2 :-
shall have time till 24/6/07 to comply with the direction to
deposit the amount of Rs.50,000/-.
3. Hand over a copy of this order to the learned counsel for
the petitioner.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge