High Court Kerala High Court

Joseph Abraham vs Kuncheria John on 2 August, 2010

Kerala High Court
Joseph Abraham vs Kuncheria John on 2 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3098 of 2010()


1. JOSEPH ABRAHAM,
                      ...  Petitioner

                        Vs



1. KUNCHERIA JOHN, AGED 49,
                       ...       Respondent

2. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.JOSEPH GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/08/2010

 O R D E R
                     V.RAMKUMAR, J.
               -------------------------------------
              Crl.M.C. No.3098 OF 2010
              --------------------------------------
        Dated this the 2nd day of August, 2010

                            ORDER

Petitioner, who was the accused in

C.C.No.530/2008 on the file of the J.F.C.M Court,

Ramamkari, which was a prosecution under Section 138 of

the Negotiable Instruments Act involving a cheque for

Rs.1,03,500/- was convicted by the Magistrate. Aggrieved

by the above conviction and sentence, he has preferred

Crl.Appeal No.325/2010 before the Sessions Court,

Alappuzha. As per Annexure A order dated 23.6.2010, the

learned Sessions Judge suspended the sentence on

condition that the petitioner deposits before the trial court

Rs.50,000/- towards the fine. It is the said order which is

assailed in this Criminal M.C.

2. Considering the fact that the lower appellate

court has not directed the petitioner to execute a bond

and considering the further fact that the amount directed

to be deposited towards fine is on the higher side,

Crl.M.C. No. 3098 OF 2010
: 2 :

Annexure A order passed in CMP.No.1801/200 by the

Sessions Court is modified as follows:-

Execution of the sentence imposed by the trial

court shall stand suspended on condition that the

petitioner executes a bond for Rs.10,000/- with two

solvent sureties each for the like amount to the

satisfaction of the J.F.C.M Court, Ramamkari and on

depositing before the trial court a sum of Rs.30,000/-

towards the compensation amount within one month from

today. This Criminal M.C is disposed of as above.

V.RAMKUMAR, JUDGE

dmb