Kerala High Court
Kumaran vs Thankamani on 28 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15881 of 2008(N)
1. KUMARAN
... Petitioner
Vs
1. THANKAMANI
... Respondent
For Petitioner :SRI.RAJESH SIVARAMANKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :28/05/2008
O R D E R
R.BASANT, J
------------------------------------
W.P(C) No.15881 of 2008
-------------------------------------
Dated this the 28th day of May, 2008
JUDGMENT
At the end of the day, the learned counsel for the petitioner
makes only one request. He prays that the petitioner may be
permitted to deposit the amounts payable under Ext.P2 order on
or before 07.06.08. I am satisfied that the said request can be
accepted. The amounts due under the said order including the
amount of Rs.750/- payable for the month of May, 2008 shall be
deposited by the petitioner before the learned Magistrate on or
before 07.06.08. In which event, the same shall be reckoned as
sufficient compliance of Ext.P2 order dated 13.03.08 in
Crl.M.P.No.914 of 2008.
2. This Writ Petition is allowed in part to the above extent.
(R.BASANT, JUDGE)
rtr/-