IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 1155 of 2007()
1. P.H.ABDULLA, S/O.PALLIKUNHI HANHI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. THE CIRCLE INSPECTOR OF POLICE,
5. THE SUB DIVISIONAL MAGISTRATE,
For Petitioner :SRI.K.RAVEENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :04/06/2007
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.1155 of 2007
----------------------------------------
Dated this the 4th day of June 2007
O R D E R
Finally when the petition came up for hearing, what
remains is only an innocuous prayer. The proceedings initiated
under Section 107 Cr.P.C has already come to an end and no
relief is claimed in respect of that. So far as the criminal
prosecution is concerned, the prayer was that the charge may be
quashed but at the stage of hearing. Now there is only a prayer
that there may be an early and expeditious disposal of the
criminal prosecution.
2. It is for the petitioner to move the learned Magistrate
for an out of turn early disposal of the case. If there be sufficient
reason, certainly the learned Magistrate must take the case out
of turn and dispose of the same. Needless to say, at any rate,
expeditious disposal must be attempted by the learned
Magistrate. No further reliefs are claimed.
3. This Criminal Miscellaneous Case is, in these
circumstances, dismissed but with the above observations.
(R.BASANT, JUDGE)
jsr // True Copy// PA to Judge
Crl.M.C.No. 2
Crl.M.C.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007