IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2579 of 2010()
1. DR.MUTHUKUMARASWAMI,
... Petitioner
Vs
1. V.VASANTHASENAN,
... Respondent
2. STATE OF KERALA, REP. BY PUBLIC
For Petitioner :SRI.SURIN GEORGE IPE
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/07/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C. No.2579 of 2010
--------------------------------------
Dated this the 8th day of July, 2010
ORDER
Petitioner, who is the sole accused in C.C.No.52/2009 on
the file of the J.F.C.M Court-IV, Punalur in a prosecution
under Section 138 of the Negotiable Instruments Act involving
a cheque for Rs.30,10,000/- was convicted by the Magistrate.
He challenges Annexure-I order dated 15.6.2010 passed by
the Sessions Judge, Kollam in Crl.Appeal.No.231/2010
imposing inter alia a condition that he should deposit 15% of
the cheque amount within one month from that date as a
condition for suspending the sentence.
2. Even though I am not inclined to say that the
percentage fixed by the Court below for depositing the amount
is high, the amount is rounded off to Rs.4,00,000/- (Rupees
Four Lakh only). The petitioner is given four months time
from today to deposit the said amount. Annexure-I order shall
stand modified to the above extent.
V.RAMKUMAR, JUDGE
dmb