IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 558 of 2010()
1. JAYARAJ, S/O. JOHN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :31/03/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
CRL.M.C.NO.558 OF 2010
------------------------------------------
Dated 31st March 2010
O R D E R
Third accused in C.C.304/2005 on
the file of Judicial First Class
Magistrate-III, Neyyattinkara filed this
petition for a direction to the Magistrate
to dispose the case expeditiously. A report
was called for from the learned Magistrate.
Report discloses that consequent to the
failure of the accused to appear, charge
could be framed only on 1/7/2009.
Thereafter evidence of Pws.1 to 9 were
recorded. As first charge witness was not
available, as he had gone for official
purpose outside India, recording of his
evidence got delayed. Ultimately his
evidence was recorded on 5/3/2010. It is
Crmc 558/10
2
also reported that non bailable warrants to
witness Nos.12 to 15 are pending and as their
presence could not be procured the case is not
disposed. Learned Magistrate reported that case
could be disposed expeditiously.
2. Learned counsel appearing for the
petitioner and learned Public Prosecutor were
heard.
3. In the light of the report submitted
by the learned Magistrate, petition is
disposed directing Judicial First Class
Magistrate-III, Neyyattinkara to dispose
C.C.304/2005 expeditiously, at any rate, within
four months from the date of receipt of copy of
this order.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.