High Court Kerala High Court

Joggy Joseph vs State Of Kerala & Another on 26 December, 2006

Kerala High Court
Joggy Joseph vs State Of Kerala & Another on 26 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 4115 of 2006()



1. JOGGY JOSEPH
                      ...  Petitioner

                        Vs

1. STATE OF KERALA & ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.GEORGE SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/12/2006

 O R D E R
                                      V. RAMKUMAR, J.

                           * * * * * * * * * * * * * * * * * *

                                Crl. M.C. No. 4115 of 2006

                           * * * * * * * * * * * * * * * * * *

                   Dated, this the  26th day of   December  2006


                                              ORDER

Petitioner who is an accused in C.C. 299/04 on the file of J.F.C.M.-II,

Alappuzha for an offence punishable under Section 138 of the Negotiable

Instruments Act involving a cheque for a sum of Rs. 1,50,000/- was convicted

by the Magistrate. He has filed an appeal before the Sessions Court, Alappuzha

as Crl.Appeal 514/06. He sought a suspension of the sentence and the

appellate court was pleased to suspend the sentence as per Annexure B order

dated 26-10-2006 in Crl. M.P. 3551/06. One of the conditions was to deposit

the sum of Rs. 40,000- (Rupees forty thousand only) before the trial court

within two months from the said date. It is the said order which is sought

to be quashed in this petition filed under Sec. 482 of Cr.P.C.

I am not inclined to entertain this petition except to grant two

months’ more time to comply with the direction for deposit of cash.

Accordingly, this Crl.M.C. is disposed of with a slight modification in the

impugned order granting the petitioner further two months period from the

period originally fixed for complying with the condition to deposit Rs. 40,000/-

before the trial court.

V. RAMKUMAR,

(JUDGE)

ani.