IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13324 of 2009(I)
1. RAMESH, AGED 30 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. RAJITHA, AGED 25 YEARS,
For Petitioner :SRI.NIREESH MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :22/05/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
W.P.C.NO.13324 OF 2009
------------------------------------------
Dated 22nd May 2009
JUDGMENT
Petitioner is accused in S.C.151/2008 on the
file of Additional Assistant Sessions Judge, Palakkad.
This petition is filed for a direction to the
Additional Assistant Sessions court to dispose the
case within a time frame.
2. Learned counsel appearing for petitioner and
learned Public Prosecutor were heard.
3. Though settlement of the dispute with the
victim may not be a ground for directing learned
Additional Assistant Sessions Judge, to dispose the
case, considering the fact that case was committed in
2008, learned Additional Assistant Sessions Judge is
directed to frame the charge immediately and dispose
the case as expeditiously as possible.
Writ petition is disposed of accordingly.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.
2