High Court Kerala High Court

Vinodkumar vs State Of Kerala on 28 June, 2010

Kerala High Court
Vinodkumar vs State Of Kerala on 28 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2295 of 2010()


1. VINODKUMAR, S/O.DASAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/06/2010

 O R D E R
                      V. RAMKUMAR, J.
                --------------------------------
                 Crl.M.C.No.2295 of 2010
               ---------------------------------
           Dated this the 28th day of June, 2010

                           ORDER

The time for payment of fine as fixed by this Court under

Annexure A order dated 6/12/2006 is extended for a period of

two weeks from today, but on condition that for the gross

delay committed by the petitioner he has to be penalized with

an order for double the amount of fine. Accordingly the

direction in Annexure-A order dated 6/12/2006 on default of

payment of fine shall not operate till the expiry of four weeks

from today provided the petitioner deposits before the trial

court a sum of Rs.10,000 (Rupees ten thousand only) by way

of fine. Upon such deposit, the same shall be distributed as

compensation to PWs.1, 2 3, 5 and 9 in equal shares as

directed in Annexure-A order.

V.RAMKUMAR, JUDGE

skj