High Court Kerala High Court

Krishnaraju vs State Of Kerala on 25 January, 2010

Kerala High Court
Krishnaraju vs State Of Kerala on 25 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 244 of 2010()


1. KRISHNARAJU, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :25/01/2010

 O R D E R
                             P. BHAVADASAN, J.
                  - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          Crl.M.C. No. 244 of 2010
                 - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 25th day of January, 2010.

                                       ORDER

Petitioner was prosecuted for the offence

punishable under Section 138 of Negotiable Instruments Act.

He was found guilty. He was therefore convicted and

sentenced to suffer simple imprisonment for three months and

to pay a fine of of Rs.Two Lakhs, in default of which, he had

to undergo simple imprisonment for one month. Petitioner

preferred an appeal against the trial court judgment. The

appellate court while considering the petition under Section

389(1) of Crl.P.C. directed the petitioner to execute a bond

forRs.One Lakh with two solvent sureties for the like sum each

to the satisfaction of the Judicial Magistrate of First Class,

Wadakkancherry and also to deposit a sum of Rs.35,000/-

before the court below within a period of three months.

Crl.M.C.244/2010. 2

2. According to the petitioner, the court below should

not have ordered him to deposit Rs.35,000/-, which according to

him is an onerous condition.

3. There can be no dispute regarding the fact that the

appellate court is empowered to impose conditions on the basis of

the circumstance of each case. The court below has exercised its

discretion. There is nothing to show that the discretion has been

wrongly exercised by the appellate court, so as to warrant

interference by this court. There is nothing to show that the

condition imposed is so onerous, which almost amount to declining

bail.

Considering the various aspects, there is no merit in this

petition. However, the petitioner is granted one month’s time to

deposit the amount as directed by the court below.

P. BHAVADASAN,
JUDGE

sb.