IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.Rev.Pet.No. 2912 of 2008(Y)
1. SHAFEEK MUHAMMED ALI
... Petitioner
Vs
1. STATE OF KERALA AND ANOTHER
... Respondent
For Petitioner :SRI.P.M.ZIRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :26/08/2008
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Crl.R.P. No. 2912 of 2008
* * * * * * * * * * * * * * * * * *
Dated: 26th day of August 2008
ORDER
Heard both sides.
The condition in the order dated 19-08-2008 in Crl.M.P. No.
2795 of 2008 on the file of the Addl. Chief Judicial Magistrate Court,
Ernakulam fixing the cash security to be deposited by the revision
petitioner at Rs. 50,000/- is modified and the cash security to Rs.
25,000/- (Rupees twenty five thousand only) in view of
Ahammedkutty v. State of Kerala – 2008 (1) KLT 1068. All other
conditions in the impugned order will hold good.
This Crl.R.P. is disposed of as above.
V. RAMKUMAR,
(JUDGE)
ani.