IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1361 of 2006()
1. P.N. MADHAVAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. ENFORCEMENT OFFICER,
For Petitioner :SRI.VINOY VARGHESE KALLUMOOTTILL
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :25/10/2007
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.1361 of 2006
----------------------------------------
Dated this the 25th day of October 2007
O R D E R
The petitioner is aggrieved by the condition imposed by the
appellate Judge for suspension of the impugned sentence. My
learned Brother, by order dated 16/5/2006 had directed that
deposit of an amount of Rs.10,000/- shall be sufficient condition.
I am satisfied that the said order can be made the final order and
this Criminal Miscellaneous Case can now be disposed of.
2. This petition is accordingly allowed. The order in
Crl.M.A.No.2374/2006 of 16/5/2006 shall be reckoned as the
final order in this Criminal Miscellaneous Case.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No. 2
Crl.M.C.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007