IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23459 of 2008(P)
1. GOKULDAS, AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.DILEEP P.PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :26/08/2008
O R D E R
R.BASANT, J.
----------------------
W.P.C.No.23459 of 2008
----------------------------------------
Dated this the 26th day of August 2008
J U D G M E N T
The grievance of the petitioner is about the delay in
disposal of a prosecution against him inter alia under Section
307 read with 34 I.P.C. The report of the learned Principal
Assistant Sessions Judge was called for. The learned Judge has
reported that S.C.No.1078/2004 stands listed for disposal to
October 2008 and it is assured that the case shall be disposed of
on or before 31/10/2008.
2. In the light of that report of the learned Judge, I am
satisfied that no further directions are necessary in this writ
petition. This writ petition is in these circumstances dismissed
as agreed. Compliance with the undertaking to dispose of the
case by 31/10/2008 shall be reported to this court by the
learned Principal Assistant Sessions Judge.
(R.BASANT, JUDGE)
jsr
W.P.C.No. 2
W.P.C.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007