High Court Kerala High Court

Believers Church India vs The Sub Divisional Magistrate And on 7 April, 2009

Kerala High Court
Believers Church India vs The Sub Divisional Magistrate And on 7 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1313 of 2009()


1. BELIEVERS  CHURCH INDIA,MANJADI PO,
                      ...  Petitioner
2. JACOB POTHEN,ADMINISTRATOR OF THE CHURCH

                        Vs



1. THE SUB DIVISIONAL MAGISTRATE AND
                       ...       Respondent

2. SRI.MATHEWKUTTY T.SAM, AGED 51,

                For Petitioner  :SRI.P.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :07/04/2009

 O R D E R
                      M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                 CRL.M.C. NO. 1313 OF 2009
            = = = = = = = = = = = = = = =
         Dated this the 7th day of April, 2009.

                           O R D E R

This petition is filed with a prayer to direct the first

respondent to take appropriate action in Annexure 3 after

giving notice to the 2nd respondent. The urgency exhibited is

regarding the falling of a tree on the building thereby causing

damage to human life which warrants action u/s 133 Cr.P.C.

It is matter which requires consideration at the hands of the

authority where Annexure 3 petition is filed. I direct the

learned Sub Divisional Magistrate, Thiruvalla to consider and

dispose of Annexure-3 in accordance with law after issuing

notice to the other side, positively on or before 15th of May

2009.

The Crl.M.C. is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-