High Court Kerala High Court

M/S.Sreenarayana Traders And vs The State Of Kerala on 22 January, 2007

Kerala High Court
M/S.Sreenarayana Traders And vs The State Of Kerala on 22 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 169 of 2007()


1. M/S.SREENARAYANA TRADERS AND
                      ...  Petitioner

                        Vs



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

2. T.R. NARAYANAN, S/O.RAMAKRISHNAN NAIR,

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :22/01/2007

 O R D E R
                                       R.BASANT, J

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

                               Crl.M.C.No.169 of 2007

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

                     Dated this the  22nd day of January, 2007


                                           ORDER

The grievance of the petitioner is that in spite of the fact that

this Court had directed release of the amount deposited, the learned

Magistrate is not releasing the amounts for the short reason that the

accused has been granted time till 28.02.2007 to pay the balance of

the amount due.

2. I am unable to understand why the learned Magistrate is

not releasing the amount in deposit to the complainant when this

Court had only granted the accused time till 28.02.2007 to appear

before the learned Magistrate. It is made clear that the amount in

deposit shall forthwith be released to the petitioner if there be no

order of stay from the Supreme Court.

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

the petitioner forthwith.

(R.BASANT, JUDGE)

rtr/-