High Court Kerala High Court

Anas vs State Of Kerala on 3 November, 2008

Kerala High Court
Anas vs State Of Kerala on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3885 of 2008()



1. ANAS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :03/11/2008

 O R D E R
                             R.BASANT, J
                      ------------------------------------
                     Crl.M.C. No.3885 of 2008
                     -------------------------------------
             Dated this the 3rd day of November, 2008

                                  ORDER

Petitioner, who faces indictment in a prosecution for

offences punishable under Sections 3 and 5 of the Explosive

Substances Act, has come to this Court to air the grievance that

the case against him, which is now pending as S.C.No.4 of 2006

before the Additional Sessions Court (N.D.P.S Act Cases)

Vadakara, is not being taken up for disposal by the learned

Judge. Report of the learned Judge was called for. The report

shows that, of the 4 accused persons facing indictment, 3 have

not entered appearance at all. The petitioner, the 2nd accused is

the only one now available for trial. Steps are being taken to

split up the case against the other accused. Charges will now

have to be framed against the petitioner. Thereafter within one

month of framing charges, the case can be disposed of, reports

the learned Sessions Judge.

2. Having considered all the relevant circumstances, I

am satisfied, that the submissions of the learned Judge can be

accepted and no further specific directions are necessary to be

issued in this Crl.M.C.

Crl.M.C. No.3885 of 2008 2

3. This Crl.M.C is, in these circumstances, dismissed. I

may hasten to observe that I expect the learned Sessions Judge

to complete all the requisite formalities of procedure and ensure

that the case against the petitioner is taken up for early disposal

as expeditiously as possible – at any rate, within a period of 2

months from the date on which a copy of this order is placed

before the learned Judge.

4. Hand over a copy of this order to the learned counsel

for the petitioner for production before the learned Sessions

Judge.

(R.BASANT, JUDGE)
rtr/-