IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29008 of 2008(C)
1. ANAKKAYAM
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,MANJERI
... Respondent
For Petitioner :SRI.P.P.JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :30/09/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
W.P.(c) No. 29008 of 2008-C
-------------------------------------------------
Dated this the 30th day of September, 2008
JUDGMENT
The petitioner is the Secretary of the Anakkayam Service
Co-operative Bank Ltd. Form 6B Registers (4 in number)
were allegedly seized in C.C.No.424/03 pending before the
Court of the Chief Judicial Magistrate, Manjeri. The trial in
that case was over. The accused was acquitted. A challenge
was raised before the Sessions Court and the Sessions Court
has already disposed of the said revision petition –
Crl.R.P.No.63/05. The petitioner approached the learned
Additional Sessions Judge by Ext.P2 petition dated 21/7/08 to
release the said registers which have not been marked in the
case to the petitioner. That application has not been disposed
of. The petitioner, in these circumstances, has come to this
Court complaining about the failure to dispose of the said
W.P.(c) No. 29008 of 2008-C
-: 2 :-
application dated 21/7/08 which is pending before the learned
Additional Sessions Judge (Fast Track No.1), Manjeri. The
election to the Society is to be conducted on 5/10/08 and the
registers are badly required in connection with that election, it is
submitted.
2. The matter is urgent. There is only one intervening
working day i.e., 3/10/08. There is no time to direct the learned
Public Prosecutor to take instructions and make his submissions.
In these circumstances, I am satisfied that this writ petition can
be disposed of with a specific direction to the Additional
Sessions Court, Manjeri, to forthwith pass orders on Ext.P2
petition dated 21/7/08 which is said to be pending before it.
Considering the urgency of the matter, notwithstanding the fact
that Crl.R.P.No.63/05 has already been disposed of, I expect the
learned Additional Sessions Judge (Fast Track No.1), Manjeri, to
pass appropriate orders in the application on 3/10/08 itself.
3. Hand over a copy of this judgment to the learned counsel
for the petitioner who may produce the same before the Fast
W.P.(c) No. 29008 of 2008-C
-: 3 :-
Track court forthwith. The Registry shall forthwith convey the
direction to the Presiding Officer over telephone.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge