IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 330 of 2008()
1. G.ARUN, S/O.GOPALAKRISHNA PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :28/01/2008
O R D E R
V. RAMKUMAR , J.
==========================
CRL.M.C. No. 330 of 2008
==========================
Dated this the 28th day of January, 2008.
ORDER
The petitioner has been convicted for an offence punishable
under Section 138 of the Negotiable Instruments Act by the
Judicial First Class Magistrate-I, Mavelikkara. He preferred an
appeal before the Additional Sessions Court-II, Mavelikkara. As
per the impugned Annexure I order he has been directed to
deposit a sum of Rs.20000/- as a condition for suspending the
sentence. The amount was directed to be deposited before the
trial court within one month from the date of the impugned order.
2. Having regard to the fact that the cheque amount
exceeds Rs.1 lakh, I do not find the said condition to be onerous.
However, I am inclined to grant the petitioner some more time to
make the deposit. Accordingly, this Crl. M.C is disposed of
permitting the petitioner to deposit the said amount within three
months from today.
V. RAMKUMAR, JUDGE.
rv