IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35832 of 2009(Q)
1. ASOKAN, S/O.PUSHPAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SMT.MEREENA JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :22/12/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
W.P.C.NO.35832 OF 2009
------------------------------------------
Dated 23rd December 2009
JUDGMENT
Petitioner is the first accused in
C.C.374/2007 on the file of Judicial First
Class Magistrate-I, Aluva taken cognizance
for the offences under Sections 188 and 379
read with Section 34 of Indian Penal Code.
Petition is filed for a direction to the
Magistrate to dispose the case
expeditiously, within a time frame.
2. A report was called for from the
learned Magistrate. The report submitted
shows that as petitioner was absconding,
case as against the third accused who
appeared, was tried in C.C.3196/2002 and
that case was disposed on 12/2/2007.
Learned Magistrate reported that the
2
petitioner appeared only on 8/10/2009,
after initiating steps under Sections 82
and 83 of Code of Criminal Procedure and it
now stands posted to 11/1/2010. Learned
Magistrate also reported that the case
could be disposed within six months.
Petition is disposed directing the
learned Magistrate to dispose the case
within six months from today.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.