High Court Kerala High Court

Rajeev vs State Of Kerala (Sub Inspector Of on 13 August, 2008

Kerala High Court
Rajeev vs State Of Kerala (Sub Inspector Of on 13 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23098 of 2008(Y)


1. RAJEEV, S/O. RAJAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA (SUB INSPECTOR OF
                       ...       Respondent

                For Petitioner  :SRI.ANOOP MATHEW ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :13/08/2008

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                  W.P.(c) No. 23098 of 2008
            -------------------------------------------------
          Dated this the 13th day of August, 2008

                            JUDGMENT

The petitioner has come to this Court with a grievance

that S.C.No.718/03 pending before the learned Sessions Judge,

Pathanamthitta, in which the petitioner is an accused is not

taken up for disposal by the learned Sessions Judge.

2. A report of the learned Sessions Judge was called for.

The learned Judge, who is in full additional charge of the court

concerned, has explained to this Court the circumstances

under which the case could not be taken up and it is assured

that every endeavour shall be made to dispose of the case

within a period of two months – at any rate, before 30/10/08.

3. I accept the said report of the learned Judge. I am

satisfied that no further directions are necessary now in this

writ petition.

W.P.(c) No. 23098 of 2008
-: 2 :-

4. This writ petition is accordingly dismissed accepting the

submission that the case shall be disposed of by 30/10/08.

Compliance shall be reported to this Court.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge