High Court Kerala High Court

Boban vs State Of Kerala on 12 August, 2009

Kerala High Court
Boban vs State Of Kerala on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1249 of 2005()


1. BOBAN,S/O.PAPPAN,AGED 42 YEARS,
                      ...  Petitioner

                        Vs



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

2. P.N.BABU,BALAPRABHA HOUSE,

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :12/08/2009

 O R D E R
                                A.K. Basheer, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          Crl.M.C. 1249 of 2005
                - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 12th day of August, 2009.
                                     ORDER

This case was filed way back in the year 2005. When the case

came up for admission on April 12, 2005 urgent notice was ordered to

the respondents and interim stay of all further proceedings pursuant to

Annexures 5 and 6 was also granted for 45 days. But the petitioner has

not bothered to pay process fee till date.

2. I have carefully perused Annexures A5 and A6 which are

impugned in this petition. Annexure 5 is an order passed by the Sub

Divisional Magistrate, Devikulam under Section 138 of the Code of

Criminal Procedure on October 9, 2002. By Annexure A6 order the

Addl. Sessions Court, Thodupuzha had confirmed the order passed by

the Sub Divisional Magistrate.

Having perused the materials available on record including the

impugned orders, I do not find any merit in the petition. Therefore it is

dismissed.

A.K. Basheer
Judge.

an.