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