High Court Kerala High Court

Sabu Paul vs State Of Kerala on 25 October, 2007

Kerala High Court
Sabu Paul vs State Of Kerala on 25 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3266 of 2007()


1. SABU PAUL,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.SHAJI P.CHALY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :25/10/2007

 O R D E R
                                R.BASANT, J
                        ------------------------------------
                       Crl.M.C.No.3266 of 2007
                        -------------------------------------
              Dated this the 25th day of October, 2007

                                  O R D E R

The petitioner has been found guilty, convicted and sentenced

by the trial court in a prosecution under Section 420 I.P.C. The

petitioner has been sentenced to undergo the substantive sentence of

imprisonment for a period of 2 years. He has further been sentenced

to pay a fine of Rs.5 lakhs and in default to undergo S.I for a period of

one year. Out of the fine amount, an amount of Rs.1 lakh was

directed to be released to Pws 1 to 4 by way of compensation under

Section 357(1) Cr.P.C.

2. The petitioner preferred an appeal. The appeal was

admitted. His application for suspension of sentence was allowed

subject to conditions. The petitioner is aggrieved by the condition

imposed by Annexure-A2 order dated 16.10.07 that in addition to

execution of a bond, he must deposit an amount of Rs.1 lakh within a

period of one month.

3. The learned counsel for the petitioner submits that the

petitioner is unable to raise such amount. If insistence were made on

such deposit, the petitioner will have to face the unfortunate

predicament of continuing in custody before his appeal is taken up for

Crl.M.C.No.3266 of 2007 2

hearing on merits. Appropriate directions may be issued to avoid such

injustice, prays the learned counsel for the petitioner.

3. After discussions at the Bar, the learned counsel for the

petitioner accepts that the petitioner shall deposit an amount of

Rs.50,000/- (Rupees Fifty thousand only) by 16.11.07 before the

learned Sessions Judge. If such payment is made, the petitioner shall

be granted time till 19.12.2007 to pay the balance amount. If the

petitioner feels that he shall not be able to raise the balance amount

of Rs.50,000/- by 19.12.07, he can, when he deposits the amount of

Rs.50,000/- before the learned Sessions Judge on or before 16.11.07,

request the learned Sessions Judge for an expeditious out of turn

disposal of the appeal. If such a request is made, the learned

Sessions Judge must ensure disposal of the appeal on merits before

19.12.2007.

4. This Crl.M.C is allowed in part to the above extent.

(R.BASANT, JUDGE)
rtr/-

Crl.M.C.No.3266 of 2007 3