IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1249 of 2005()
1. BOBAN,S/O.PAPPAN,AGED 42 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,REP.BY
... Respondent
2. P.N.BABU,BALAPRABHA HOUSE,
For Petitioner :SRI.C.S.MANILAL
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :12/08/2009
O R D E R
A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
Crl.M.C. 1249 of 2005
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of August, 2009.
ORDER
This case was filed way back in the year 2005. When the case
came up for admission on April 12, 2005 urgent notice was ordered to
the respondents and interim stay of all further proceedings pursuant to
Annexures 5 and 6 was also granted for 45 days. But the petitioner has
not bothered to pay process fee till date.
2. I have carefully perused Annexures A5 and A6 which are
impugned in this petition. Annexure 5 is an order passed by the Sub
Divisional Magistrate, Devikulam under Section 138 of the Code of
Criminal Procedure on October 9, 2002. By Annexure A6 order the
Addl. Sessions Court, Thodupuzha had confirmed the order passed by
the Sub Divisional Magistrate.
Having perused the materials available on record including the
impugned orders, I do not find any merit in the petition. Therefore it is
dismissed.
A.K. Basheer
Judge.
an.