IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4603 of 2010()
1. VISHNU NAMBOODIRI, KARAKKADU ILLOM,
... Petitioner
Vs
1. SIBYCHEN THOMAS, CHIRAKADAVIL,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.JOMY GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :22/11/2010
O R D E R
M.SASIDHARAN NAMBIAR, J.
--------------------------------------------------------
Crl.M.C No.4603 OF 2010
---------------------------------------------------------
Dated this the 22nd day of November, 2010.
O R D E R
Petitioner was convicted and sentenced for the offence under
Section 138 of Negotiable Instruments Act. Petitioner filed Crl.A.No.50
of 2007 before Additional District and Sessions Court (Adhoc)II,
Kottayam challenging the conviction and sentence. In that appeal
Annexure A-III petition was filed to receive a document as adduced
evidence by Annexure A-V order. Learned Sessions Judge dismissed
the petition. This petition is filed under Section 482 of code of Criminal
Procedure to quash Annexure-V order.
2. Learned counsel appearing for the petitioner was heard.
The document produced was to prove that the account mentioned in
the dishonoured cheque was closed. Annexure A-1 judgment shows
that the cheque was dishonoured as account was closed. In such
circumstances, I find no reason to interfere Annexure A-V order.
Petition is dismissed.
M.SASIDHARAN NAMBIAR, JUDGE.
mns