IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 868 of 2008()
1. M.V.HARIDAS,S/O. THILOTHAMA,
... Petitioner
Vs
1. K.M.NOUSHAD, S/O. MUHAMMED,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.MATHEW ABRAHAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/03/2008
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Crl. R.P. NO. 868 of 2008
* * * * * * * * * * * * * * * * * *
Dated: 19-03-2008
ORDER
Petitioner who is the complainant in a prosecution under Sec.
138 of the Negotiable Instruments Act, 1881, before the Chief Judicial
Magistrate, Ernakulam filed the complaint with a petition to condone
the delay. The delay was condoned on the condition of payment of
cost of Rs. 500/-. Since the cost was not paid within the time allowed
by the court below, the delay petition was dismissed and
consequently the complaint was closed.
2. The petitioner is given one weeks time from today to
deposit the cost ordered by the Magistrate. In case, the petitioner
deposits the cost within one week from today, C.M.P. No. 2262 of
2006 filed before the court below shall stand allowed.
Crl. R.P. is accordingly disposed of.
V. RAMKUMAR,
(JUDGE)
ani.