High Court Kerala High Court

V.M.Asharaf vs State Of Kerala on 24 August, 2009

Kerala High Court
V.M.Asharaf vs State Of Kerala on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2664 of 2009()


1. V.M.ASHARAF, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



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

2. SHRIRAM INVESTMENTS LTD.,

                For Petitioner  :SRI.ANIL GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :24/08/2009

 O R D E R
                         M.SASIDHARAN NAMBIAR, J.
                  =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                         Crl.M.C.No. 2664 of 2009
                  =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                   Dated this the 24th day of August, 2009

                                   O R D E R

Petitioner was convicted and sentenced for the offence under

section 138 of the Negotiable Instruments Act by Judicial First Class

Magistrate Court-II, Kollam. Petitioner challenged the conviction and

sentence in Crl.A.No.263 of 2009. Crl.M.P.No.2105 of 2009 was filed in

the appeal to suspend the sentence. As per Anneuxre-A1 order, the sentence

was suspended on condition of deposit of 1/5th of the cheque amount. This

petition is filed to quash the said condition.

2. Learned counsel appearing for the petitioner was heard.

3. The sentence sought to be suspended is simple imprisonment for

four months and compensation of Rs.4,85,000/- with a default sentence of

simple imprisonment for four months. Considering the compensation

awarded, learned Sessions Judge was justified in directing 1/5th of the

cheque amount to be deposited for suspending the sentence. I find no

reason to interfere with the impugned order. If the petitioner is not in a

position to deposit the same, he is at liberty to seek an early disposal of the

Crl.M.C.No.2664/09 2

appeal. If he deposits the amount within two weeks from today, it will be

treated as in compliance of Annexure-A1 order.

This petition is dismissed with the above observations.

M.SASIDHARAN NAMBIAR,
JUDGE.

mn.