IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2167 of 2008(G)
1. DR.MATHEW ABRAHAM, S/O.LATE P.T.ABRAHAM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.S.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :11/02/2008
O R D E R
R.BASANT, J.
----------------------
W.P.C.No.2167 of 2008
----------------------------------------
Dated this the 11th day of February 2008
J U D G M E N T
The short grievance of the petitioner is that the case which
is pending against him before the learned Additional Chief
Judicial Magistrate, Thiruvananthapuram as C.C.No.543/01 is
not disposed of by the learned Magistrate. The petitioner prays
for an expeditious disposal of the case.
2. The report of the learned Magistrate was called for.
The learned Magistrate, in the report submits that cognizance
was taken as early as in 2001. The case has had a chequered
career thereafter. At any rate, the case is now ripe for trial.
There are 25 witnesses to be examined on the side of the
prosecution. The learned Additional Chief Judicial Magistrate
undertakes that earnest efforts shall be made to dispose of the
case within a period of six months. The learned Magistrate has
given details of the pendency of cases in that court.
3. I am satisfied that in the circumstances of the case
there must be a direction to the learned Magistrate to
W.P.C.No.2167/08 2
expeditiously dispose of C.C.No.543/01. I expect the learned
Magistrate to dispose of the case as expeditiously as possible, at
any rate, before 15/5/2008. Compliance shall be reported to this
court.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
W.P.C.No.2167/08 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007