IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 711 of 2007()
1. JOGGY JOSEPH, S/O. JOSEPH,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. SUMATHY SURENDRAN,
For Petitioner :SRI.GEORGE SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :20/03/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.Nos. 711 & 713 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of March, 2007
O R D E R
The common petitioner is the accused in two separate
prosecutions under Section 138 of the N.I. Act. He has been found
guilty, convicted and sentenced in both cases. He has preferred
appeals before the learned Sessions Judge. The learned Sessions
Judge has admitted both the appeals and has suspended the execution
of the sentence in both cases, but subject to conditions. The
conditions, inter alia, include the condition that part of the cheque
amount must be deposited by the petitioner on or before 15.3.2007.
The petitioner has now rushed to this Court with these Crl.M.Cs.
complaining about the condition imposed. In fact the prayer is only
that some further time may be granted to the petitioner to make the
payment. The petitioner is facing grave financial difficulties and if
insistence on compliance were made without granting extension of
time, the petitioner shall be forced to undergo the sentence before his
appeals are disposed of on merits. The learned counsel for the
petitioner submits that further time of one month may be granted to
Crl.M.C.Nos. 711 & 713 of 2007
2
the petitioner to enable him to deposit the amount as directed or to settle
the matter and report composition before the learned Magistrate.
2. I am satisfied in the facts and circumstances of this case that the
request of the petitioner can be accepted. The learned Sessions Judge
having already directed in the impugned order that no further extension of
time shall be granted, the petitioner is justified in coming to this court for
seeking the relief. I am satisfied that the petitioner can be granted time of
one month from this date to make the payment and avoid execution of the
sentence during the pendency of the appeals. The petitioner shall not be
entitled to any further extension of time.
3. These Crl.M.Cs. are allowed to the extent indicated above.
(R. BASANT)
Judge
tm