High Court Kerala High Court

K.G.Harikuttan vs State Of Kerala on 3 September, 2010

Kerala High Court
K.G.Harikuttan vs State Of Kerala on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3624 of 2010()


1. K.G.HARIKUTTAN,PULIPPURAMKUNNEL HOUSE,
                      ...  Petitioner

                        Vs



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

2. VIMALA ANAND,SISIRAM HOUSE,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :03/09/2010

 O R D E R
                M.Sasidharan Nambiar, J.
               --------------------------
                 Crl.M.C.No.3624 of 2010
               --------------------------

                         ORDER

Petitioner, the accused in S.T.No.2074/2008 on the

file of Judicial First Class Magistrate’s Court-II,

Kottayam, was convicted and sentenced for the offence

under Section 138 of Negotiable Instruments Act.

Petitioner filed Crl.A.No.51/2010 before Sessions

Court, Kottayam. In the appeal, he filed Crl.M.P.No.

288/2010 to suspend the sentence. By Annexure-A2 order,

learned Additional Sessions Judge suspended the

sentence on conditions. One of the conditions is to

deposit Rs.25,000/- within two months from 24.5.2010.

This petition is filed to delete the said condition.

2. Learned counsel appearing for the petitioner

was heard.

3. The sentence includes a fine of Rupees One

lakh. In such circumstances, I find no reason to

interfere with the condition provided in Annexure-A2

order.

Petition is dismissed.

3rd September, 2010 (M.Sasidharan Nambiar, Judge)
tkv