IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2763 of 2007()
1. K.RAJU, AGED 49 YEARS, S/O.KARIYAMBU,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.T.BALAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :20/09/2007
O R D E R
R.BASANT, J
------------------------------------
Crl.M.C.No.2763 of 2007
-------------------------------------
Dated this the 20th day of September, 2007
O R D E R
The short prayer of the petitioner is that S.C.No.327/06 pending
before the Fast Track Court (Adhoc-II), Kasargod may be directed to
be disposed of expeditiously. A report of the learned Judge was called
for. In the report dated 12.09.07, the learned Additional Sessions
Judge has reported that steps are being taken for expeditious disposal
of the said Sessions Case against the petitioner. The learned Judge
has reported that the case shall be disposed of finally by the end of
October, 2007.
2. I accept the report of the learned Additional Sessions
Judge. The learned counsel for the petitioner also submits that no
further directions are necessary now in this Crl.M.C.
3. This Crl.M.C is, in these circumstances, dismissed as
unnecessary now. But it is directed that the learned Additional
Sessions Judge shall comply with the undertaking and report
compliance to this Court after 31.10.2007.
(R.BASANT, JUDGE)
rtr/-
2