High Court Kerala High Court

Neduvaramcode Sree Mahadeva … vs Neduvaramcode Sree Mahadeva … on 17 February, 2009

Kerala High Court
Neduvaramcode Sree Mahadeva … vs Neduvaramcode Sree Mahadeva … on 17 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4388 of 2009(V)


1. NEDUVARAMCODE SREE MAHADEVA KSHETHRA
                      ...  Petitioner

                        Vs



1. NEDUVARAMCODE SREE MAHADEVA KSHETHRA
                       ...       Respondent

2. SUB DIVISIONAL MAGISTRATE,

                For Petitioner  :SRI.M.R.SASITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :17/02/2009

 O R D E R
                        M.N. KRISHNAN, J
                       -----------------------
                  W.P.(C)No. 4388 OF 2009
                  ---------------------------------
            Dated this the 17th day of February, 2009


                            JUDGMENT

This petition is filed for a direction to the Sub Divisional

Magistrate, Chengannur to dispose M.C. 61/2008 within the time

limit. Heard the learned counsel for the petitioner and also read

the writ petition. It is averred that the matter is pending before

the authority for the last so many days and hearing has been

done in the form of argument notes. But it is still awaiting

disposal. It appears to be a fight between two groups with

respect to the management of temple wherein proceeding under

Section 145 of the Crl.P.C is seen initiated. Therefore it is a case

where decision has to be rendered.

Therefore I direct the 2nd respondent to dispose of the

matter as expeditiously as possible at any rate within six weeks

from the date of receipt of copy of the judgment.

M.N. KRISHNAN,JUDGE

vkm