IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 254 of 2010()
1. V.K.SHANTHI W/O. SASIMANY,
... Petitioner
Vs
1. K.G.PARASANNAN, S/O.GOPALAKRISHNAN NAIR,
... Respondent
2. STATE OF KERALA,REPRESENTED BY THE
For Petitioner :SRI.MATHEW ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :01/02/2010
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
Crl.M.C. No. 254 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of February, 2010.
ORDER
The short prayer in this petition is for
extension of time for payment of Rs.50,000/-
granted by the court below.
2. Petitioner was the accused in C.C.533
of 2005 before the Judicial Magistrate of the First
Class-II, Pala for having committed offence
punishable under Section 138 of the Negotiable
Instruments Act. She sought the benefit of plea
bargain and suffered an order, by which she was
directed to pay a sum of Rs.50,000/- as
compensation within a period of six months,
failing which she had to undergo simple
imprisonment for two months.
3. Petitioner says that she could not
raise the amount since her husband suddenly fell
Crl.M.C. 254/2010. 2
ill and she had to spend the amounts for the
treatment. She is making earnest efforts to raise
funds by selling an item of property, which she could
not do so far. Therefore she prayed that some more
time may be granted.
4. There seems to some justification in
seeking extension of time. Petitioner only wants to
make earnest efforts to sell the property and raise
funds to pay the amount.
Considering all the circumstances, this petition is
allowed and the petitioner is granted two months
time from today to pay the amount as ordered by
the court below in C.C.533 of 2005.
P. BHAVADASAN,
JUDGE
sb.