Loading...

High Court Kerala High Court

G.Arun vs State Of Kerala on 28 January, 2008

Kerala High Court
G.Arun vs State Of Kerala on 28 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 330 of 2008()


1. G.ARUN, S/O.GOPALAKRISHNA PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/01/2008

 O R D E R
                        V. RAMKUMAR , J.
             ==========================
                       CRL.M.C. No. 330 of 2008
             ==========================
             Dated this the 28th day of January, 2008.

                             ORDER

The petitioner has been convicted for an offence punishable

under Section 138 of the Negotiable Instruments Act by the

Judicial First Class Magistrate-I, Mavelikkara. He preferred an

appeal before the Additional Sessions Court-II, Mavelikkara. As

per the impugned Annexure I order he has been directed to

deposit a sum of Rs.20000/- as a condition for suspending the

sentence. The amount was directed to be deposited before the

trial court within one month from the date of the impugned order.

2. Having regard to the fact that the cheque amount

exceeds Rs.1 lakh, I do not find the said condition to be onerous.

However, I am inclined to grant the petitioner some more time to

make the deposit. Accordingly, this Crl. M.C is disposed of

permitting the petitioner to deposit the said amount within three

months from today.

V. RAMKUMAR, JUDGE.

rv