Gujarat High Court
Chacko vs T on 10 January, 2011
Gujarat High Court Case Information System
Print
SCR.A/2587/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 2587 of 2010
=========================================================
CHACKO
JOSEPH - Applicant(s)
Versus
T
O JOSE & 1 - Respondent(s)
=========================================================
Appearance
:
MR NITIN M AMIN for
Applicant(s) : 1,
None for Respondent(s) : 1,
MS C.M.SHAH, APP
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 10/01/2011
ORAL
ORDER
Counsel
for the petitioner submitted that learned Magistrate while
convicting the petitioner for offence punishable under Section 138
of N.I.Act, sentenced him to imprisonment for 6 months and imposed
fine of Rs.5,000/-, no directions for payment for compensation has
been given or could have been given. He, therefore, submitted that
the Sessions Court could not have insisted on the petitioner
depositing sizable sum as a precondition for suspending the
sentence.
Considering
the above submission, Rule
returnable on 24th January, 2011. Ad-interim relief in
terms of para 7(b). To be placed in admission Board.
(AKIL
KURESHI, J.)
(ashish)
Top