IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11450 of 2007(K)
1. ANSAR, S/O. K.K.MUHAMMED,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.JIJO PAUL
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :24/05/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
W.P.(C) NO.11450 OF 2007-K
-------------------------------------------------
Dated this the 24th day of May, 2007
JUDGMENT
The report of the learned Magistrate has been received.
The report of the learned Magistrate shows that the
prosecution under Sec.498A of the IPC against the accused
stands posted to 20/6/07 for examination of witnesses. The
matter stands listed for trial – for examination of witnesses
from 20/12/06. No witness has been examined so far, it is
reported.
2. I am satisfied, in these circumstances, that there can
be a direction to the learned Magistrate to expeditiously
complete the trial in the case.
3. In the result, this writ petition is allowed. It is
directed that the learned Magistrate shall make every
endeavour to dispose of the case as expeditiously as possible –
at any rate, within a period of four months from 20/6/07 – the
date on which the case now stands posted for trial.
Compliance shall be reported to this Court.
Sd/-
(R. BASANT, JUDGE)
Nan/ //true copy// P.S. To Judge