IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3792 of 2009(B)
1. MOIDEENKUTTY K, S/O. LATE
... Petitioner
Vs
1. KOYAKUTTY, S/O. LATE KUNJUNNI,
... Respondent
2. THE KODUR GRMA PANCHAYATH,
3. THE SUB IDIVISIONAL MAGISTRATE,
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/02/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.3792 of 2009
---------------------------------
Dated, this the 5th day of February, 2009
J U D G M E N T
Exts.P1 to P3 are the applications made by the petitioner
before the 3rd respondent invoking his powers under Sections 133,
139 & 142 of the Cr.PC respectively. Delay in passing orders on the
applications is what is complained of in this writ petition.
2. Having regard to the above complaint, the writ petition is
disposed of directing the 3rd respondent to consider and pass orders
on Exts.P1 to P3 applications as expeditiously as possible, at any
rate within four weeks of production of a copy of this judgment.
Orders as directed above shall be passed only with notice to
respondents 1 & 2 also.
3. The petitioner shall produce a copy of this judgment
before the 3rd respondent for compliance.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg