High Court Kerala High Court

M.V.Haridas vs K.M.Noushad on 19 March, 2008

Kerala High Court
M.V.Haridas vs K.M.Noushad on 19 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 868 of 2008()


1. M.V.HARIDAS,S/O. THILOTHAMA,
                      ...  Petitioner

                        Vs



1. K.M.NOUSHAD, S/O. MUHAMMED,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.MATHEW ABRAHAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/03/2008

 O R D E R
                          V. RAMKUMAR, J.
                  * * * * * * * * * * * * * * * * * *
                      Crl. R.P. NO. 868 of 2008
                 * * * * * * * * * * * * * * * * * *
                         Dated: 19-03-2008

                                 ORDER

Petitioner who is the complainant in a prosecution under Sec.

138 of the Negotiable Instruments Act, 1881, before the Chief Judicial

Magistrate, Ernakulam filed the complaint with a petition to condone

the delay. The delay was condoned on the condition of payment of

cost of Rs. 500/-. Since the cost was not paid within the time allowed

by the court below, the delay petition was dismissed and

consequently the complaint was closed.

2. The petitioner is given one weeks time from today to

deposit the cost ordered by the Magistrate. In case, the petitioner

deposits the cost within one week from today, C.M.P. No. 2262 of

2006 filed before the court below shall stand allowed.

Crl. R.P. is accordingly disposed of.

V. RAMKUMAR,
(JUDGE)

ani.