IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 1147 of 2007(J)
1. P.L.JOY, POOPADY HOUSE,
... Petitioner
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. CHEEROTH LONAPPAN PETER,
For Petitioner :SRI.B.UNNIKRISHNA KAIMAL
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :22/01/2007
O R D E R
R.BASANT, J
------------------------------------
W.P(C).No.1147 of 2007
-------------------------------------
Dated this the 22nd day of January, 2007
JUDGMENT
The grievance of the petitioner is that though Ext.P1 conditional
order under Section 133 Cr.P.C was pased as early as on 13.02.2006
and the petitioner was directed to appear before the Sub Divisional
Magistrate on 31.03.2006, no further steps whatsoever have been
taken by the Sub Divisional Magistrate. The learned Government
Pleader on instructions submits that the matter now stands posted to
23.02.2007 and the needful shall be done to dispose of the
proceedings-M.C.NO.53 OF 2006, as expeditiously as possible.
2. I find the grievance of the petitioner to be absolutely
justified. It is not explained why no steps have been taken after
31.03.2006 for such a long period of time. I am, in these
circumstances, satisfied that this Writ Petition can be allowed and a
direction can be issued to the learned Sub Divisional Magistrate to
dispose of M.C.No.53 of 2006 as expeditiously as possible – at any
rate, prior to 15.05.2007. Compliance shall be reported to this Court.
3. This Writ Petition is, in these circumstances, allowed with
the above observation. Hand over a copy of this order to the learned
counsel for the petitioner for production before the learned Sub
Divisional Magistrate.
(R.BASANT, JUDGE)
rtr/-
2