High Court Kerala High Court

Manoj vs State Of Kerala on 25 August, 2008

Kerala High Court
Manoj vs State Of Kerala on 25 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3122 of 2008()


1. MANOJ, AGED 35,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. RETNAMMA, D/O. PONNAMMA,

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :25/08/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 3122 of 2008
            -------------------------------------------------
         Dated this the 25th day of August, 2008

                               ORDER

The petitioner is aggrieved by the condition imposed by

the appellate court in directing him to pay an amount of

Rs.9,200/- within a period of 7 days from the date of the

impugned order i.e., 16/7/08.

2. After discussions at the Bar, the learned counsel for

the petitioner submits that if the petitioner is granted

reasonable further time to deposit the amount, he shall not

have any further grievance.

3. Having considered all the relevant circumstances, I am

satisfied that a lenient view can be taken and the time for

deposit can be extended.

4. This Crl.M.C. is, in these circumstances, allowed. The

petitioner is granted time till 15/9/2008 to deposit the entire

Crl.M.C. No. 3122 of 2008 -: 2 :-

amount of Rs.9,200/- as directed by the learned Sessions Judge

in Annexure-A3 order.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge