IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 480 of 2008(F)
1. SHINODH P.R., S/O. RAMAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SECRETARY TO GOVERNMENT,
For Petitioner :SRI.SANTHEEP ANKARATH
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/01/2008
O R D E R
V. RAMKUMAR , J.
==========================
W.P. (C) No. 480 of 2008
==========================
Dated this the 4th day of January, 2008.
JUDGMENT
The petitioner, who is facing trial as 3rd accused in C.C. No.
283/2006 on the file of the Judicial First Class Magistrate, Pattambi for
offences punishable under Sections 323, 341, 448, 498A r/w Section
34 IPC, seeks a direction to expedite the trial in the said case as he
has got selection as Driver Police Constable and the pendency of the
above case may mar his career. According to the petitioner, the
allegations levelled against him by the complainant who is his sister-in-
law is false.
2. In view of the predicament in which the petitioner is placed, I
see no reason why the direction prayed cannot be granted.
Accordingly, the JFCM is directed to expedite the trial of C.C. No.
283/2006 and dispose of the same within a reasonable time, at any
rate within 4 months of receipt of a copy of this judgment. In case the
Magistrate is unable to adhere to the above time frame, he shall send
a report to the registry of this Court through proper channel explaining
the reasons as to why the above time frame could not be adhered to.
W.P.(C) is disposed of as above.
V. RAMKUMAR, JUDGE.
rv