High Court Kerala High Court

Shaji vs Somarajan on 3 January, 2007

Kerala High Court
Shaji vs Somarajan on 3 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25663 of 2006(E)


1. SHAJI, W/O. SANDHA,
                      ...  Petitioner

                        Vs



1. SOMARAJAN, S/O. KUNJUKUNJU,
                       ...       Respondent

2. THE STATE OF KERALA,

                For Petitioner  :SRI.H.HARIKUMAR (KOLLAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :03/01/2007

 O R D E R


                             R. BASANT, J.

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

                    W.P.(C) NO. 25663  OF  2006-E

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

             Dated this the 3rd day of January, 2007


                               JUDGMENT

The reports from the Registry and from the court below

are perused. The Registry has reported that the records have

not been traced so far. The report from the learned Chief

Judicial Magistrate shows that reconstruction of the records is

possible. The Registry shall continue the efforts to trace the

records.

2. The Registrar General shall ensure that necessary and

proper action is taken in the matter against the persons

responsible. In the meanwhile, the learned Chief Judicial

Magistrate is directed to reconstruct the records in

accordance with law and ensure expeditious disposal of

C.C.No.31/99. Such disposal shall be made within a period of

four months from this date. Compliance shall be reported to

this Court. The Registry shall forthwith communicate this

W.P.(C) NO. 25663 OF 2006-E -: 2 :-

order to the learned Chief Judicial Magistrate.

3. This writ petition is accordingly closed.

4. Hand over a copy of this judgment to the learned

counsel for the petitioner.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge