IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 231 of 2007()
1. M.PRABHAKARAN, AMBATT HOUSE,
... Petitioner
Vs
1. GEROGE ALAPPATT THOTTIAN,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :31/01/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
CRL.M.C.NO. 231 OF 2007
-------------------------------------------------
Dated this the 31st day of January, 2007
ORDER
The petitioner has been found guilty, convicted and
sentenced in a prosecution under Sec.138 of the N.I. Act. He
was acquitted by the trial court. But he was convicted and
sentenced in an appeal against acquittal by this Court as per
the judgment dated 3/3/06. He was sentenced to undergo
imprisonment till rising of court and to pay an amount of
Rs.1,34,000/- as compensation. Default sentence was also
prescribed. Long later, on 4/10/06 the petitioner came to this
Court and the learned Judge who passed the judgment in
appeal granted time till 4/2/2007 to pay the amount of
Rs.1,34,000/-. There was a very specific direction that there
shall be no further enlargement of time. The petitioner has
now come to this Court praying for further time of six months
to pay the amount.
2. I am not at all persuaded to agree that there is any
justification in the prayer for further extension of time.
Proceedings were initiated as early as in 1998. The direction
CRL.M.C.NO. 231 OF 2007 -: 2 :-
is to pay only the actual cheque amount. My learned Brother
had specifically directed that there shall be no further extension
of time. In these circumstances, the prayer is found to be
without any merit.
3. This Crl.M.C. is, in these circumstances, dismissed.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge