High Court Kerala High Court

Ansar vs The State Of Kerala on 24 May, 2007

Kerala High Court
Ansar vs The State Of Kerala on 24 May, 2007
       

  

  

 
 
  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