Kerala High Court
Udayabhanu vs K.M.Mahesh on 19 August, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3381 of 2010()
1. UDAYABHANU, S/O.NARAYANAN, KALARIKKAL
... Petitioner
Vs
1. K.M.MAHESH, S/O.MADHAVAN,
... Respondent
2. STATE OF KERALA, REPRESENTED BY PUBLIC
For Petitioner :SRI.P.K.SAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/08/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Crl.M.C. No.3381 OF 2010
--------------------------------------
Dated this the 19th day of August, 2010
ORDER
In the light of the petition filed as Crl.M.A.No.5199/2010,
the petitioner is given further time of three months from today
to comply with the directions in the final order dated
11.6.2010 in Crl.R.P.No.1779/2010 on condition that the
petitioner either pays to the complainant directly or deposits
before the trial court a sum of Rs.80,000/- (Rupees Eighty
Thousand only) within the extended period. Warrants if any,
pending against the petitioner shall not be executed till then.
V.RAMKUMAR, JUDGE
dmb