High Court Kerala High Court

Dr.Muthukumaraswami vs V.Vasanthasenan on 8 July, 2010

Kerala High Court
Dr.Muthukumaraswami vs V.Vasanthasenan on 8 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2579 of 2010()


1. DR.MUTHUKUMARASWAMI,
                      ...  Petitioner

                        Vs



1. V.VASANTHASENAN,
                       ...       Respondent

2. STATE OF KERALA, REP. BY PUBLIC

                For Petitioner  :SRI.SURIN GEORGE IPE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/07/2010

 O R D E R
                      V.RAMKUMAR, J.
               -------------------------------------
               Crl.M.C. No.2579 of 2010
               --------------------------------------
          Dated this the 8th day of July, 2010

                             ORDER

Petitioner, who is the sole accused in C.C.No.52/2009 on

the file of the J.F.C.M Court-IV, Punalur in a prosecution

under Section 138 of the Negotiable Instruments Act involving

a cheque for Rs.30,10,000/- was convicted by the Magistrate.

He challenges Annexure-I order dated 15.6.2010 passed by

the Sessions Judge, Kollam in Crl.Appeal.No.231/2010

imposing inter alia a condition that he should deposit 15% of

the cheque amount within one month from that date as a

condition for suspending the sentence.

2. Even though I am not inclined to say that the

percentage fixed by the Court below for depositing the amount

is high, the amount is rounded off to Rs.4,00,000/- (Rupees

Four Lakh only). The petitioner is given four months time

from today to deposit the said amount. Annexure-I order shall

stand modified to the above extent.

V.RAMKUMAR, JUDGE

dmb