IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2270 of 2007()
1. RAHUL @ SAMBHU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :16/07/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.2270 of 2007
-------------------------------------
Dated this the 16th day of July, 2007
O R D E R
The petitioner faces indictment for offences punishable under
Sections 341 and 323 I.P.C. The case was registered in 2004 and the
petitioner had appeared as early as in 2005, it is submitted. Trial has
not commenced yet. The petitioner is an unemployed person. He
wants to seek a job abroad. The petitioner’s application for passport
has not been considered because of the pendency of this prosecution.
The matter is settled also, it is submitted. The defacto complainant
will come to the court only if he is summoned from the court.
Therefore the petitioner is not able to file an application for
composition also. In these circumstances, it is prayed that there may
be a direction for expeditious disposal of the case pending against the
petitioner before the learned Magistrate.
2. Has the petitioner applied before the learned Magistrate ?
Did he apprise the learned Magistrate of the peculiar circumstances
in this case ? It is admitted that no application has been filed. I am
certainly of the opinion that it is for the petitioner to move the learned
Magistrate and apprise the learned Magistrate of all these
circumstances. Only if the learned Magistrate does not grant the
request of the petitioner, can the petitioner be permitted to approach
this court. I find no merit in the request made at the first instance
Crl.M.C.No.2270 of 2007 2
before this Court.
3. Going through the petition, the petitioner appears to have
a very just case for expeditious disposal. With the observation that
the petitioner can apply before the learned Magistrate and the
learned Magistrate must pass appropriate orders on such application
for expeditious disposal, this Crl.M.C is, dismissed.
4. Issue a copy of this order to the learned counsel for the
petitioner for production before the learned Magistrate.
(R.BASANT, JUDGE)
rtr/-
Crl.M.C.No.2270 of 2007 3