High Court Kerala High Court

Dr.T.V.Varghese vs Ing Vysya Bank Rep.By Its P/A … on 12 December, 2008

Kerala High Court
Dr.T.V.Varghese vs Ing Vysya Bank Rep.By Its P/A … on 12 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4841 of 2008()



1. DR.T.V.VARGHESE
                      ...  Petitioner

                        Vs

1. ING VYSYA BANK REP.BY ITS P/A HOLDER
                       ...       Respondent

                For Petitioner  :SRI.C.J.JOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :12/12/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No.4841 of 2008
            -------------------------------------------------
        Dated this the 12th day of December, 2008

                               ORDER

The petitioner has been found guilty, convicted and

sentenced in a prosecution under Sec.138 of the Negotiable

Instruments Act. He has preferred an appeal. His appeal was

admitted. He applied for suspension of sentence. By the

impugned order dated 13/8/08, the sentence was directed to

be suspended subject to conditions. Inter alia, a condition was

imposed that an amount of Rs.50,000/- must be deposited

towards the fine imposed. The petitioner has now come to this

Court claiming to be aggrieved by that order. The learned

counsel for the petitioner submits that the petitioner is unable

to raise the amount. If the condition were rigidly insisted, the

petitioner will be constrained to undergo the sentence before

his appeal is taken up for consideration. In these

Crl.M.C. No.4841 of 2008 -: 2 :-

circumstances, it is prayed that the condition may be modified.

At any rate, the petitioner may be granted reasonable further

time to make the payment.

2. I do note that the order was passed on 13/8/08 and a

long period has elapsed after the date of the order. However, I

am satisfied that the petitioner can be given some time to make

the payment and avoid the predicament of being compelled to

undergo the sentence even before the appeal is taken up for

consideration.

3. In the result:

(a) This Crl.M.C. is allowed.

(b) The petitioner shall have time till 31/1/09 to pay the

entire balance amount if the petitioner within a period of 10 days

from this date deposits an amount of Rs.10,000/- towards the

amount directed to be paid as per Annexure-A2 order and, of

course, executes the bond as directed.

4. 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

Crl.M.C. No.4841 of 2008 -: 3 :-