IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 1300 of 2007()
1. V.G.T.SHARMA,S/O.V.G GOVINDA SARMA,
... Petitioner
Vs
1. DEVANAND BHAT,S/O.SREEDHARA VADHYAR,
... Respondent
2. STATE OF KERALA REP.BY PUBLIC PROSECUTOR
For Petitioner :SRI.G.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :26/03/2007
O R D E R
K.R.UDAYABHANU, J
---------------------------------------------
CRL.R.P.No.1300 of 2007
---------------------------------------------
Dated this the 26th day of March, 2007
ORDER
Revision petitioner is the accused in C.C.No.417/2005 in
the proceedings initiated under Section 138 of the Negotiable
Instruments Act and stands convicted and sentenced by the trial
court. The impugned order is the one issued by the Sessions
Judge to deposit a sum of Rs.20,000/- as a precondition for
suspending the sentence.
2. The petitioner has sought for two months’ time more
to deposit the above amount. It is submitted that the matter will
be settled in the meantime. In the circumstances, revision
petitioner/accused is granted two months’ time more to deposit
the amount as per the order of the appellate court. The revision
petitioner shall appear before the Sessions judge, Alappuzha on
25.5.2007. Non bailable warrant is not to be issued till
25.5.2007.
The criminal revision petition is disposed of as above.
K.R.UDAYABHANU,
JUDGE
csl