High Court Kerala High Court

Suchitra R.Babu vs State Of Kerala on 23 May, 2009

Kerala High Court
Suchitra R.Babu vs State Of Kerala on 23 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1681 of 2009()


1. SUCHITRA R.BABU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. S.DEVAKUMARY,

                For Petitioner  :SRI.MANOJ P.KUNJACHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :23/05/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
               CRL.M.C.NO. 1681 OF 2009
              ------------------------------------------

                 Dated       23rd     May 2009


                           O R D E R

Petitioner was convicted for the offence

under Section 138 of Negotiable Instruments Act in

C.C.392/2006 by Judicial First Class Magistrate-I,

Mavelikara. Petitioner challenged the conviction and

sentence in Crl.A.94/2009 before Additional Sessions

court, Mavelikara. C.M.P.209/2009 was filed for

suspension of the sentence. As per Annexure-A order

sentence was suspended on condition of executing a

bond for Rs.50,000/- with two solvent sureties and

also on deposit of Rs.50,000/- within three months

from the date of the order. This petition is filed

under Section 482 of Code of Criminal Procedure to

quash the direction to deposit Rs.50,000/- contending

that the said direction is illegal.

2. Learned counsel appearing for petitioner was

heard.

3. On hearing the learned counsel I do not find

any reason to interfere with the direction to deposit

CRMC 1681/09
2

portion of the amount covered by the dishonoured cheque

which was for Rs.6,00,000/-. Petitioner is granted two

months further time to deposit in cash as directed under

Annexure A order. If petitioner is not in a position to

deposit the amount, he is at liberty to move the

Sessions court to dispose the appeal before expiry of

that period.

Petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.