High Court Kerala High Court

Binu vs State Of Kerala on 9 March, 2007

Kerala High Court
Binu vs State Of Kerala on 9 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 645 of 2007()


1. BINU  S/O.SALOMI, UNDAPPARA PUTHENVEEDU,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :09/03/2007

 O R D E R
                                R.BASANT, J

                             ----------------------

                          Crl.M.C.No.645 of 2007

                       ----------------------------------------

                 Dated this the 9th day of March  2007




                                  O R D E R

The learned counsel for the petitioner prays, the learned

Public Prosecutor does not seriously oppose the said prayer and I

am satisfied that the petitioner, who did not/could not appear

before the learned Magistrate within the stipulated period, that

is on or before 05/03/2007, can now be permitted to appear

before the learned Magistrate on 12/03/2007. There shall be no

further extension of time. This petition is accordingly allowed.

The petitioner is granted time till 12/03/2007 to appear before

the learned Magistrate in modification of the directions issued

on 19/02/2007.

Hand over copy of this order to the learned counsel for the

petitioner.

(R.BASANT, JUDGE)

jsr

Crl.M.C.No. 2

Crl.M.C.No. 3

R.BASANT, J

C.R.R.P.No.

ORDER

21ST DAY OF JULY 2006