IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 727 of 2007()
1. M.JAYAKRISHNAN, S/O.M.POKKAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.SURESH KUMAR KODOTH
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :21/03/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
Crl.M.C.No. 727 of 2007
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 21st day of March, 2007
O R D E R
The short grievance of the petitioner is that C.C.No.833 of 2003
pending before the J.F.C.M.-I, Hosdurg is not disposed of so far by the
learned Magistrate. Report was called for. The report of the learned
Magistrate shows that every attempt shall be made to dispose of the case as
expeditiously as possible. The case now stands posted for trial to
30.3.2007.
2. In the light of the report of the learned Magistrate, I am satisfied
that no further directions need be issued in this Crl.M.C. I accept the report
of the learned Magistrate. I expect the learned Magistrate to dispose of the
case in accordance with law as expeditiously as possible, at any rate, within
a period of two months from 30.3.2007 and report compliance to this court.
3. This Crl.M.C. is hence dismissed subject to the above
observations/directions.
(R. BASANT)
Judge
tm