High Court Kerala High Court

K.T. Sudhamani vs State Of Kerala on 6 December, 2006

Kerala High Court
K.T. Sudhamani vs State Of Kerala on 6 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 4088 of 2006(A)


1. K.T. SUDHAMANI,
                      ...  Petitioner

                        Vs



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

2. K.K. JOSEPH, KALLUPURACKAL HOUSE,

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :06/12/2006

 O R D E R

K.T. SANKARAN, J.

………………………………………………………………………..

CRL.R.P. 4088 OF 2006

………………………………………………………………………..

Dated this the 6th December, 2006

O R D E R

The petitioner was found guilty under section 138 of the Negotiable

Instruments Act and he was sentenced to undergo simple imprisonment

for six months. The conviction and sentence was challenged by the

petitioner in appeal. The appeal was partly allowed and while confirming

the conviction, the sentence was modified and reduced to simple

imprisonment for three months.

2. Crl.M.A.No. 12596 of 2006 filed by the parties under section 147

of the Negotiable Instruments Act was allowed.

In the result, the Crl. Revision Petition is allowed. The conviction and

sentence imposed on the petitioner are set aside and the petitioner is

acquitted under section 320(8) of the Code of Criminal Procedure.

K.T. SANKARAN,

JUDGE.

lk

K.T. SANKARAN, J.

………………………………………………………………………..

CRL.M.A.NO. 12596 OF 2006 IN

CRL. R.P. 4088 OF 2006

………………………………………………………………………..

Dated this the 6th December, 2006

O R D E R

The petitioner/accused and the second respondent/ complainant

have filed this application jointly under section 147 of the Negotiable

Instruments Act seeking leave to compound the offence under section 138

of the Negotiable Instruments Act . In the application, it is stated that the

dispute is settled between the parties. The application is allowed.

K.T. SANKARAN,

JUDGE.

lk

K.T. SANKARAN, J.

………………………………………………………………………..

CRL.R.P. 4088 OF 2006

………………………………………………………………………..

Dated this the 23rd November , 2006

O R D E R

Learned counsel for the petitioner submits that the petitioner is

prepared to deposit a sum of Rs.1,00,000/- (Rupees one lakh only) for

which the cheque is alleged to have been issued.

Admit. Issue notice to the second respondent by special

messenger. Public Prosecutor takes notice for the first respondent. Call

for the records.

Post the Crl. Revision Petition on 30.11.2006.

K.T. SANKARAN,

JUDGE.

lk

K.T. SANKARAN, J.

………………………………………………………………………..

CRL.M.A. NO. 11744 OF 2006

IN CRL. R.P. 4088 OF 2006

………………………………………………………………………..

Dated this the 23rd November , 2006

O R D E R

Execution of sentence is suspended on condition that the petitioner

shall execute a bond for Rs. 25,000/- (Rupees twenty five thousand only)

with two solvent sureties each for the like amount to the satisfaction of

court of the Judicial Magistrate of the First Class, Ambalappuzha and also

on condition that the petitioner shall deposit a sum of Rs. 1,00,000/-

(Rupees one lakh only) before the trial court within a period of two months.

The question whether the conviction is to be suspended will be

decided after hearing the second respondent.

K.T. SANKARAN,

JUDGE.

lk

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+Crl MC No. 3776 of 2006()

#1. CHACKO, S/O.MATHAI,
… Petitioner

2. SIVARAJAN, S/O.NEELAKANDAN,

3. BENNY, S/O.VARKEY,

4. KESAVAN, S/O.NARAYANAN,

5. SASI, S/O.RAMAKRISHNAN,

6. MADHU, S/O.SOMAN,

7. SOMAN, S/O.KUMARAN,

8. SANTHOSH, S/O.NANDANAN,

9. RAJU, S/O.NARAYANAN,

10. SIVAN, S/O.KRISHNAN,

11. REJI, S/O.KOCHU VARKEY,

12. MONOY, S/O.KOCHU VARKEY,

13. SASI @ KUTTAI, S/O.KUNJAPPAN,

14. BINU, S/O.VARGHESE,

15. THAMPI, S/O.VARGHESE,

16. BIJU, S/O.VARGHESE,

17. SKARIA @ KUNJU, S/O.POULOSE,

18. MATHAI, S/O.SKARIYA,

19. MATHAI, S/O.ULAHANNAN,

20. SASI, S/O.KUNJAPPAN,

21. XAVIER, S/O.JOSEPH,

Vs

$1. STATE OF KERALA,
… Respondent

! For Petitioner :SRI. JOHN K. GEORGE

^ For Respondent : No Appearance

*Coram
The Hon’ble MR. Justice R.BASANT

% Dated :08/12/2006

: O R D E R

R. BASANT, J.

————————————————-

CRL.M.C.NO. 3776 OF 2006

————————————————-

Dated this the 8th day of December, 2006

ORDER

The petitioners are the accused in a prosecution, inter

alia, under Sec.307 read with Sec.149 of the IPC. In that case,

the Investigating Officer – P.W.39 has been examined.

After such examination, the learned Public Prosecutor filed

an application to recall P.W.39 and the said application stands

allowed under Annexure-III order. The petitioners had also

filed Annxure-II petition – Crl.M.P.No.5043/06, to recall as

many as 17 witnesses for the purpose of further cross-

examination. The short grievance of the petitioners is that

though Annexure-III order has been passed, no orders have

been passed on their application.

2. I have no hesitation to agree with the learned counsel

for the petitioners that Annexure-II petition deserves to be

disposed of on merits. The learned Sessions Judge shall pass

appropriate orders on Annexure-II application at the earliest –

within a period of 10 days from the date on which a copy of

CRL.M.C.NO. 3776 OF 2006 -: 2 :-

this order is placed before the learned Sessions Judge.

3. The learned counsel for the petitioners prays that

examination of P.W.39, under Annexure-III, may be permitted to

take place only after the prayer to recall the prosecution

witnesses is considered and decided. According to the learned

counsel for the petitioners, if the witnesses were recalled

subsequent to the further examination of P.W.39, P.W.39 may

have to be further recalled again, if necessary, after cross-

examination of the witnesses already examined on the side of the

prosecution. The learned Sessions Judge must take this into

consideration and decide the timing for examination of P.W.39.

4. With the above observations, this Crl.M.C. is allowed in

part.

5. Hand over a copy of this order to the learned counsel for

the petitioners.

Sd/-



                                                     (R. BASANT, JUDGE)


Nan/

               /true copy/              P.S. To Judge