High Court Kerala High Court

Silju.C. vs State Of Kerala on 28 May, 2007

Kerala High Court
Silju.C. vs State Of Kerala on 28 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 999 of 2007()


1. SILJU.C., KUNNEL PARAMBIL,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.N.J.MATHEWS

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :28/05/2007

 O R D E R






                             R. BASANT, J.

             -------------------------------------------------

                     CRL.M.C.NO.999 OF 2007

             -------------------------------------------------

              Dated this the  28th day of May, 2007



                                 ORDER

The short prayer of the petitioner is that the prosecution

against him, inter alia, under Sec.307 of the IPC may be

disposed of expeditiously. Report of the Assistant Sessions

Judge was called for. The learned Assistant Sessions Judge

reported that the matter stood posted for trial (examination of

witnesses) to 9/4/07 and 10/4/07. The learned counsel for the

petitioner submits that on those days the trial could not

commence as the witnesses were not present. The case was

adjourned to 25/5/07. On that day also, the only witness who

allegedly remains to be examined i.e, the police officer

concerned was not present and the trial could not be

completed, it is submitted.

2. It is evident that the trial has now commenced and

what remains is the examination of only one/few of the

CRL.M.C.NO.999 OF 2007 -: 2 :-

witnesses. I am satisfied that the interests of justice shall be

best served by directing the learned Assistant Sessions Judge to

complete the trial and dispose of the case as expeditiously as

possible in accordance with law – at any rate, within a period of

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

before the learned Judge.

3. This Crl.M.C. is accordingly allowed to the above

extent. Compliance shall be reported.

4. Issue photocopy of this order to the learned counsel for

the petitioner.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge