High Court Kerala High Court

V.G.T.Sharma vs Devanand Bhat on 26 March, 2007

Kerala High Court
V.G.T.Sharma vs Devanand Bhat on 26 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1300 of 2007()


1. V.G.T.SHARMA,S/O.V.G GOVINDA SARMA,
                      ...  Petitioner

                        Vs



1. DEVANAND BHAT,S/O.SREEDHARA VADHYAR,
                       ...       Respondent

2. STATE OF KERALA REP.BY PUBLIC PROSECUTOR

                For Petitioner  :SRI.G.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :26/03/2007

 O R D E R
                              K.R.UDAYABHANU, J

                         ---------------------------------------------

                              CRL.R.P.No.1300 of 2007

                          ---------------------------------------------

                     Dated this the 26th day of March, 2007




                                         ORDER

Revision petitioner is the accused in C.C.No.417/2005 in

the proceedings initiated under Section 138 of the Negotiable

Instruments Act and stands convicted and sentenced by the trial

court. The impugned order is the one issued by the Sessions

Judge to deposit a sum of Rs.20,000/- as a precondition for

suspending the sentence.

2. The petitioner has sought for two months’ time more

to deposit the above amount. It is submitted that the matter will

be settled in the meantime. In the circumstances, revision

petitioner/accused is granted two months’ time more to deposit

the amount as per the order of the appellate court. The revision

petitioner shall appear before the Sessions judge, Alappuzha on

25.5.2007. Non bailable warrant is not to be issued till

25.5.2007.

The criminal revision petition is disposed of as above.

K.R.UDAYABHANU,

JUDGE

csl