High Court Kerala High Court

K.Devan vs State Of Kerala on 31 January, 2011

Kerala High Court
K.Devan vs State Of Kerala on 31 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 30 of 2011()


1. K.DEVAN, S/O.RAMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SREE GOKULAM CHITS & FINANCE CO(P)LTD.,

                For Petitioner  :SRI.P.JAYARAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :31/01/2011

 O R D E R
                     THOMAS P.JOSEPH, J.
            ====================================
                      Crl. M.C. No.30 of 2011
            ====================================
          Dated this the   31st day of January,   2011


                             O R D E R

Petitioner is accused in C.C. No.184 of 2009 of the court of

learned Judicial First Class Magistrate-III, Palakkad for offence

punishable under Section 138 of the Negotiable Instruments Act.

He was sentenced to undergo simple imprisonment and deposit of

`.7,48,193/-. He preferred Crl. Appeal No.584 of 2010 in the court

of learned Sessions Judge, Palakkad. Learned Sessions Judge

while suspending the sentence as per order dated October 19,

2010 on Crl. M.P. No.3372 of 2010 directed petitioner to deposit

1/10th of the amount of compensation in the trial court within six

weeks from the date of that order. Petitioner got extension of

time for deposit till 31.12.2010 vide order dated December 1, 2010

on Crl. M.P. No.3826 of 2010 in Crl. Appeal No.584 of 2010. In this

proceedings it is contended that learned Sessions Judge could not

have imposed a condition while suspending the sentence. Learned

counsel requested that in case that contention is not accepted the

amount to be deposited may be modified and further time may be

granted for such deposit. Learned counsel invited my attention to

CRL.M.C. No. 30 of 2011
-: 2 :-

Annexures A4 ad A5, Medical Certificates issued from Jubilee

Missions Medical College & Research Institute, Thrissur and

Amritha Institute of Medical Sciences, Kochi.

2. I am unable to accept the contention that learned

Sessions Judge had no authority to impose a condition by way of

deposit of compensation while suspending the sentence. A

Division Bench of this Court in Suhra Kunhimon v. Harif

(1999 [1] KLT 463) has upheld that power of the appellate court.

Hence the contention that learned Sessions Judge went wrong in

imposing a condition by directing deposit of a portion of

compensation cannot be accepted. Moreover petitioner himself

has sought extension of time for deposit of the amount.

3. Then the question is whether time for deposit of

compensation is to be extended. By Annexure- A3, order dated

December 1, 2010 time for deposit of compensation has been

extended till 31.12.2010. Annexures A4 and A5 are produced to

show that petitioner is undergoing treatment. But that does not

absolve petitioner from the liability of depositing the amount.

Having regard to the facts and circumstances I am inclined to give

petitioner time till 15.03.2011 to deposit the compensation as

CRL.M.C. No. 30 of 2011
-: 3 :-

ordered by the learned Sessions Judge.

Resultantly, Criminal Miscellaneous Case is disposed of

granting petitioner time till 15.03.2011 to deposit compensation

as ordered by the learned Sessions Judge in Crl. Appeal No.584 of

2010.

THOMAS P. JOSEPH, JUDGE.

vsv