IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 669 of 2003()
1. AJITH J.T., EXPRESS SERVICE,
... Petitioner
Vs
1. ANTONY XAVIER, S/O. P.O.ANTONY,
... Respondent
2. STATE OF KERALA, REPRESENTED BY PUBLIC
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :09/04/2007
O R D E R
K.R. UDAYABHANU, J
=================================
CRL. R.P. NO. 669 OF 2003
=================================
Dated this the 9th day of April 2007
O R D E R
The revision petitioner, who has been sentenced to pay a
fine of Rs.1,000/- and in default to undergo simple imprisonment
for 10 days vide the order of this Court in Crl.R.P No. 458/2001,
has sought for setting aside the order of the court below
dismissing his application for extension of time to pay the
amount. This court had ordered that the amount should be paid
within one month. I find that there is no illegality in the order of
the court below as the court below is not empowered to revise
the order of this Court. All the same, considering the fact that
the matter has been settled between the parties, the revision
petitioner is granted two weeks time from today onwards to pay
the amount of fine.
The Crl.R.P is disposed of accordingly.
K.R. UDAYABHANU, JUDGE.
RV