High Court Kerala High Court

Soundara Rajan.V.F. vs State Of Kerala on 21 May, 2009

Kerala High Court
Soundara Rajan.V.F. vs State Of Kerala on 21 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1656 of 2009()


1. SOUNDARA RAJAN.V.F.,SAYOOJYAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. G.SURENDRAN,SARASWATHY BHAVAN,

                For Petitioner  :SRI.P.SIVARAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :21/05/2009

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
         CRL.M.C.No. 1656    OF 2009
          ===========================

      Dated this the 21st day of May,2009

                     ORDER

Petitioner is the accused in S.T.400/2006

on the file of Judicial First Class Magistrate

Court-VII, Thiruvananthapuram. He was

convicted and sentenced for the offence under

section 138 of Negotiable Instruments Act. He

filed Crl.Appeal 132/2008. In Crl.M.P 433/2008

under Annexure A1 order Sessions Judge

suspended the sentence on condition that

petitioner shall execute a bond for

Rs.25,000/- with two solvent sureties for the

like sum to the satisfaction of the Magistrate

within one month. Petitioner did not execute

the bond. This petition is filed under section

482 of the Code of Criminal Procedure for a

direction to the Sessions Court to dispose

Crl.M.P433/2008 pending before the court filed

Crl.M.C. 1656/2009 2

by petitioner for extension of time. Copy of that

petition is not produced. The petitioner does not

disclose the date when that application was filed.

Learned counsel submitted that a direction be

issued to the Sessions Judge to dispose the

petition.

2. Petitioner did not execute a bond as

directed under Annexure A1 order within the period

fixed by the order. Even after the expiry of the

order, he did not file a petition for extension

immediately. Crl.M.P.433/2008 is filed at a later

stage. In such circumstance, petitioner is not

entitled to get any direction from this court for

its disposal. It is for the petitioner to approach

the Sessions Judge to dispose the application

expeditiously. If such an application is filed,

Sessions Judge to pass appropriate orders without

delay.

Crl.M.C is disposed accordingly.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

Crl.M.C. 1656/2009    3

M.SASIDHARAN NAMBIAR, J.




     ---------------------
      W.P.(C).NO. /06
     ---------------------


         JUDGMENT




     SEPTEMBER,2006