IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 2295 of 2010()
1. VINODKUMAR, S/O.DASAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :28/06/2010
O R D E R
V. RAMKUMAR, J.
--------------------------------
Crl.M.C.No.2295 of 2010
---------------------------------
Dated this the 28th day of June, 2010
ORDER
The time for payment of fine as fixed by this Court under
Annexure A order dated 6/12/2006 is extended for a period of
two weeks from today, but on condition that for the gross
delay committed by the petitioner he has to be penalized with
an order for double the amount of fine. Accordingly the
direction in Annexure-A order dated 6/12/2006 on default of
payment of fine shall not operate till the expiry of four weeks
from today provided the petitioner deposits before the trial
court a sum of Rs.10,000 (Rupees ten thousand only) by way
of fine. Upon such deposit, the same shall be distributed as
compensation to PWs.1, 2 3, 5 and 9 in equal shares as
directed in Annexure-A order.
V.RAMKUMAR, JUDGE
skj