High Court Kerala High Court

The Meat Producers Co-Operative vs M/S.Kerala State Poultry … on 24 May, 2007

Kerala High Court
The Meat Producers Co-Operative vs M/S.Kerala State Poultry … on 24 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1592 of 2007()


1. THE MEAT PRODUCERS CO-OPERATIVE
                      ...  Petitioner
2. RAVEENDRANATH, PRESIDENT,
3. CHACKO, SECRETARY,

                        Vs



1. M/S.KERALA STATE POULTRY DEVELOPMENT
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.ABRAHAM K.JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :24/05/2007

 O R D E R






                             R. BASANT, J.

              -------------------------------------------------

                    CRL.M.C.NO. 1592 OF  2007

              -------------------------------------------------

              Dated this the  24th day of May, 2007



                                 ORDER

The petitioners have been found guilty, convicted and

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

They preferred an appeal. The learned Sessions Judge by

Annexure-A1 order directed that the execution of the sentence

be suspended subject to the condition, inter alia, that an

amount of Rs.50,000/- be deposited within a period of two

months from 24/3/07. The petitioners have not been able to

raise the amount. They pray for the indulgence of the court

to grant one month’s further time from 24/5/07 to make the

payment and avoid the predicament of execution of the

sentence before the appeal is considered on merits. I am

satisfied that the request made is legitimate and can be

allowed.

2. This Crl.M.C. is accordingly allowed. The petitioners

CRL.M.C.NO. 1592 OF 2007 -: 2 :-

shall have time till 24/6/07 to comply with the direction to

deposit the amount of Rs.50,000/-.

3. Hand over a copy of this order to the learned counsel for

the petitioner.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge