High Court Kerala High Court

Soji Philip vs State Of Kerala on 28 July, 2010

Kerala High Court
Soji Philip vs State Of Kerala on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2990 of 2010()


1. SOJI PHILIP, S/O.PHILIP,
                      ...  Petitioner
2. MOLLY, W/O.JOHNSON,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.LIJI.J.VADAKEDOM

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/07/2010

 O R D E R
                             V. RAMKUMAR, J.
                         = = = = = = = = = = = = =
                          Crl.M.C..No.2990 of 2010
                        = = = = = = = = = = = = = =
                   Dated this the 28th day of July, 2010

                                     ORDER

In the light of the decision in Jomon v. State of Kerala

(2010(2)KLT 371), the direction to deposit Rs.25,000/- each in

the order dated 4.5.2010 in Crl.M.P.No.1221/2010 on the file of

the Session Court, Kottayam is deleted.

This Crl.M.C is disposed of as above.

Dated this the 28th day of July, 2010.

V. RAMKUMAR, JUDGE

sj