Kerala High Court
V.J. Scaria vs K.R. Sebastian on 20 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2335 of 2007()
1. V.J. SCARIA, AGED 70 YEARS,
... Petitioner
Vs
1. K.R. SEBASTIAN, S/O. RAPPAI,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.RAFFEEKH.K
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :20/07/2007
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.2335 of 2007
----------------------------------------
Dated this the 20th day of July 2007
O R D E R
In the peculiar facts and circumstances of this case, I
accept the request of the learned counsel for the petitioner to
pay an amount of Rs.60,000/- on 28/7/2007 and to pay the
balance amount by 28/8/2007.
2. This petition is allowed in part to the above extent.
The substantive sentence of imprisonment for one day shall be
construed by the learned Magistrate as a sentence of
imprisonment till rising of court, it is clarified.
Hand over copy of this order to the learned counsel for the
petitioner.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
Crl.M.C.No. 2
Crl.M.C.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007