IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2335 of 2007()
1. V.J. SCARIA, AGED 70 YEARS,
... Petitioner
Vs
1. K.R. SEBASTIAN, S/O. RAPPAI,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.RAFFEEKH.K
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :20/07/2007
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.2335 of 2007
----------------------------------------
Dated this the 20th day of July 2007
O R D E R
In the peculiar facts and circumstances of this case, I
accept the request of the learned counsel for the petitioner to
pay an amount of Rs.60,000/- on 28/7/2007 and to pay the
balance amount by 28/8/2007.
2. This petition is allowed in part to the above extent.
The substantive sentence of imprisonment for one day shall be
construed by the learned Magistrate as a sentence of
imprisonment till rising of court, it is clarified.
Hand over copy of this order to the learned counsel for the
petitioner.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
Crl.M.C.No. 2
Crl.M.C.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007