IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1544 of 2007()
1. PEERU MUHAMMED,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. ANEESHA, D/O.SALMA BEEVI,
For Petitioner :SRI.S.MOHAMMED AL RAFI
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :28/05/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.1544 of 2007
-------------------------------------
Dated this the 28th day of May, 2007
ORDER
After detailed discussions at the Bar, the learned counsel for the
petitioner only prays that the petitioner may be granted some further
breathing time to raise the amount of Rs.20,000/-, pay the same and
avoid execution, before the Crl.R.P filed by him is disposed of by the
learned Sessions Judge. No other contentions are pressed after
discussions. I am satisfied that the petitioner can be granted time
peremptorily till 15.06.2007 to pay the amount and avoid execution.
2. In the result, this Crl.M.C is allowed to the above extent.
(R.BASANT, JUDGE)
rtr/-