High Court Kerala High Court

Sheeba Surendran Aged 36 Years vs State Of Kerala on 16 June, 2008

Kerala High Court
Sheeba Surendran Aged 36 Years vs State Of Kerala on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2210 of 2008()


1. SHEEBA SURENDRAN AGED 36 YEARS.
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

2. SANTHOSH ABRAHAM, AGED 40 YEARS,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :16/06/2008

 O R D E R
                              R. BASANT, J.
                 -----------------------------------------------
                     Crl.M.C. No. 2210 OF 2008
                 -----------------------------------------------
                 Dated this the 16th day of June, 2008

                                 O R D E R

The petitioner faces indictment in a prosecution under

Section 138 of the Negotiable Instruments Act. She has been

found guilty, convicted and sentenced. She preferred an appeal.

The appeal was admitted. Sentence was suspended subject to

conditions. The cheque is for an amount of Rs.3 lakhs. There is a

direction to the petitioner that she must deposit an amount of

Rs.80,000/-. If insistence were made on such condition, that will

result in denial of the right of the petitioner to challenge the order

in appeal. In these circumstances, it is prayed that the impugned

order may be set aside and the condition for deposit of the amount

may be set aside.

2. I have heard the learned counsel for the petitioner. It is by

now trite that the appellate court has jurisdictional competence to

direct deposit of part of the fine/compensation amount. The only

statement is that the petitioner is not able to raise the amount. I

am satisfied that appropriate directions can be issued in the

interest of justice.

Crl.M.C. No. 2210 OF 2008
2

3. Petitioner shall deposit an amount of Rs.10,000/- before

the learned Magistrate within a period of one month (on or before

16.07.08) from this date. She shall be given two months further

time from 16.07.08, to deposit the balance amount. If the

petitioner is able to raise the balance amount, she shall on or

before 16.07.08 file a statement to that effect before the Sessions

Judge and thereupon the learned Sessions Judge must dispose of

the appeal within the said period of two months. Compliance shall

be reported to this Court.

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

R. BASANT, JUDGE
ttb

Crl.M.C. No. 2210 OF 2008
3

Crl.M.C. No. 2210 OF 2008
4