High Court Kerala High Court

Loy Rozario Alias Loy Lambert vs State Of Kerala on 4 March, 2008

Kerala High Court
Loy Rozario Alias Loy Lambert vs State Of Kerala on 4 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7514 of 2008(T)


1. LOY ROZARIO ALIAS LOY LAMBERT,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.SHEEJO CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/03/2008

 O R D E R
                           R. BASANT, J.

            ````````````````````````````````````````````````````
                  W.P.(C) No. 7514 OF 2008 T
            ````````````````````````````````````````````````````
              Dated this the 4th day of March, 2008

                          J U D G M E N T

The short request of the petitioner is that C.P.84/07

pending before the Judicial First Class Magistrate Court-I,

Kollam may be disposed of expeditiously. The petitioner’s

name is included in the PSC rank list. The unnecessary

continuance of this proceedings may affect his chance for

employment. It is hence that the petitioner wants the case to

be disposed of expeditiously.

2. The request of the petitioner does appear to me to

be legitimate. The petitioner must have moved the Magistrate

at the first instance. Without moving the learned Magistrate, I

find no reason or justification in the conduct of the petitioner

rushing to this Court with this petition.

3. However, I am satisfied that the petitioner can be

given an opportunity to move the learned Magistrate for

WPC.7514/08
: 2 :

expeditious disposal of his case. The learned Magistrate

must consider such application on merits and expeditiously.

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

for the petitioner for production before the learned Magistrate

along with his application. Needless to say, the petitioner can

request the learned Magistrate to consider his request in the

light of the decision in Kamalaksha Vs. S.I. of Police [2007

(1) KLT 299].

5. This writ petition is accordingly dismissed.

(R.BASANT, JUDGE)
aks