High Court Kerala High Court

Susan Jimmy vs P.D.Peter on 28 March, 2007

Kerala High Court
Susan Jimmy vs P.D.Peter on 28 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1002 of 2007()


1. SUSAN JIMMY, W/O. JIMMY ELIAS,
                      ...  Petitioner

                        Vs



1. P.D.PETER, S/O. LATE DEVASSY,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :28/03/2007

 O R D E R
                                    R.BASANT, J

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

                           Crl.M.C.No.1002 of 2007

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

                    Dated this the  28th day of March, 2007


                                        ORDER

The petitioner has been found guilty, convicted and sentenced in

a prosecution under Section 138 of the N.I Act. He has preferred an

appeal. The appeal has been admitted. The execution of the sentence

has been suspended subject to conditions. Inter alia, a condition is

imposed that the petitioner must deposit an amount of Rs.1 lakh

towards the amount of Rs.4,50,000/- payable as compensation. The

petitioner was directed to pay the amount within one month from

22.12.2006. The learned counsel for the petitioner submits that the

petitioner has secured extension of time and the extended time expires

today.

2. The jurisdictional competence of the learned Sessions

Judge to impose the condition is not disputed. But the learned counsel

for the petitioner submits that the petitioner has a very good case to

be advanced and if insistence were made on deposit of the amount,

the petitioner will be forced to face the predicament of undergoing the

impugned sentence even before the appeal is taken up for

consideration. The learned counsel for the petitioner undertakes that

the petitioner shall deposit half the amount ie. Rs.50,000/- (Rupees

Fifty Thousand only) within a period of 45 days from this date.

Crl.M.C.No.1002 of 2007 2

3. Having considered all the relevant circumstances, I am

satisfied that directions in favour of the petitioner can be issued.

4. This Crl.M.C is, in these circumstances, allowed in part.

The following directions are issued:

i) The petitioner shall have time till 09.05.2007 to deposit the

amount of Rs.50,000/- before the learned Magistrate;

ii) The balance amount shall be paid on or before 11.06.2007.

In case the petitioner is not able to raise the balance amount, it shall

be open to the petitioner to report that fact to the learned Sessions

Judge on or before 09.05.2007 and the learned Sessions Judge shall,

in that event, dispose of the appeal itself on or before 11.06.2007.

iii) The benefit of this order can be taken by the petitioner

only if he deposits the amount of Rs.50,000/- as agreed by him on or

before 09.05.2007.

(R.BASANT, JUDGE)

rtr/-