High Court Kerala High Court

Ram Manoj vs Melco Organic Private Limited on 31 July, 2008

Kerala High Court
Ram Manoj vs Melco Organic Private Limited on 31 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2922 of 2008()



1. RAM MANOJ
                      ...  Petitioner

                        Vs

1. MELCO ORGANIC PRIVATE LIMITED
                       ...       Respondent

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :31/07/2008

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 2922 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 31st day of July, 2008

                               O R D E R

The petitioner has been found guilty, convicted and

sentenced in a prosecution under Section 138 of the N.I. Act. He

has preferred an appeal. But he did not prefer the appeal in time

and therefore filed the appeal along with an application to

condone the delay. That application is pending consideration

before the learned Sessions Judge. But in the mean time there

was an attempt made by the trial court to execute the sentence

imposed. There is no fetter on the execution of the impugned

sentence now as the appeal has not been admitted so far and the

application for condonation of the delay has not been considered.

The learned counsel for the petitioner prays that there may be a

direction to the court below not to execute the sentence until the

Sessions Judge considers the application for condonation of

delay and later the application for suspension of the sentence.

Crl.M.C.No. 2922 of 2008
2

2. Having considered all the relevant inputs, I am satisfied that

there can be a direction that the sentence imposed on the petitioner in

C.C. 289 of 2006 by the JFMC, Chengannur shall not be executed for

a period of two months from this date, on condition that the petitioner

deposits an amount of Rs.25,000/- before the learned Magistrate within

a period of ten days from this date.

3. This Crl.M.C. is allowed to the above extent.

(R. BASANT)
Judge
tm