High Court Kerala High Court

Sunil Kumar vs State Of Kerala on 29 October, 2010

Kerala High Court
Sunil Kumar vs State Of Kerala on 29 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4347 of 2010()


1. SUNIL KUMAR, S/O. SUKUMARAN,
                      ...  Petitioner
2. SUMESH, S/O. SOMAN,

                        Vs



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

                For Petitioner  :SMT.SANDHYA RAJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/10/2010

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

           ---------------------------------------------
           CRL.M.C.NO.4347 OF 2010
           ---------------------------------------------
           Dated         29th October, 2010


                          O R D E R

Petitioners were convicted and

sentenced for the offence under Section

379 read with Section 34 of Indian Penal

Code. They challenged the conviction and

sentence before Sessions Court, Kottayam in

Crl.A.374/2010. By Annexure-AII order,

learned Additional Sessions Judge

suspended the sentence on condition of

executing a bond and depositing one half of

the fine, within two weeks. Petition is

filed under Section 482 of Code of Criminal

Procedure to extend the time to deposit.

2. Learned counsel appearing for

the petitioners was heard.

3. When the learned Sessions Judge

Crmc 4347/10
2

suspended the sentence on execution of bond and

deposit of the fine amount, it is upto the

petitioners to seek extension of time before

the Sessions Court. Only if the Sessions Court

refused to grant extension of time, the

petitioners could approach this Court. I find

no reason for the Sessions Court not to grant

the time. Even if the fine is not deposited,

learned Sessions Judge has to suspend the

substantive sentence.

Petition is disposed accordingly.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.