High Court Kerala High Court

Radhakrishnan T.V. vs The Sub Inspector Of Police on 27 July, 2009

Kerala High Court
Radhakrishnan T.V. vs The Sub Inspector Of Police on 27 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17502 of 2009(Q)


1. RADHAKRISHNAN T.V., AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE, MUSEUM
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :27/07/2009

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
             W.P.(C)No.17502 of 2009 Q
            --------------------------

                     JUDGMENT

Sixth accused, facing trial in S.C.No.655/2003

on the file of Additional Sessions Court (Fast

Track Court-II), Thiruvananthapuram for offences

under Sections 8(1) and 58 of Abkari Act, filed

this petition under Article 227 of Constitution of

India for a direction to the Additional Sessions

Judge to dispose the case within a stipulated time.

Case of the petitioner is that since 2003 the case

is pending before the court and in such

circumstances, a direction is to be issued for

speedy disposal of the case.

2. A report was called from learned Additional

Sessions Judge. Report shows that out of eight

accused facing trial, accused 5 and 7 are

absconding and as their presence could not be

procured, the case as against them was split up on

2.7.2009 and as accused 1, 4 and 6 were absent, the

WPC 17502/09 2

case was posted for hearing to 13.7.2009. Learned

Additional Sessions Judge submitted that case can

be disposed within two months from the date of

framing the charge.

2. In view of the report, Additional Sessions

Judge is directed to frame the charge and try the

case and dispose it expeditiously, at any rate

within two months from the date of framing the

charge.

Petition is disposed.

27th July, 2009 (M.Sasidharan Nambiar, Judge)
tkv