IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 4006 of 2006()
1. V.RAVEENDRAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.GOPAKUMARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :02/01/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
CRL.M.C.NO. 4006 OF 2006
-------------------------------------------------
Dated this the 2nd day of January, 2007
ORDER
I have perused the report of the learned Chief Judicial
Magistrate.
2. The grievance of the petitioner is that the case
against him – C.C.No.153/82 in which all steps are complete is
continuing to be pending unnecessarily without
pronouncement of orders. The report of the learned
Magistrate shows that the matter stands posted for hearing
and no hearing is taking place ever since the present
incumbent took charge of the court on 9/3/06. The learned
Magistrate wants the matter to be heard afresh. According to
the learned Magistrate, the accused persons are not getting
ready for hearing. I am satisfied, in these circumstances, that
specific direction can be issued to the learned Magistrate to
dispose of the case as expeditiously as possible – at any rate,
within a period of three months from the date on which a copy
of this order is placed before the learned Magistrate.
3. The petitioner shall be released on bail on condition
CRL.M.C.NO. 4006 OF 2006 -: 2 :-
that he executes a fresh bond for Rs.25,000/- with two solvent
sureties each for the like sum to the satisfaction of the learned
Magistrate. The condition to deposit an amount of Rs.5,000/-
need not be insisted by the learned Magistrate. The personal
presence of the petitioner need not be insisted now as the matter
stands posted for arguments only. The learned Magistrate shall
report compliance to this Court.
4. Hand over a copy of this order to the learned counsel for
the petitioner for production before the learned Magistrate.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge