High Court Kerala High Court

Badaru vs State Of Kerala on 3 January, 2008

Kerala High Court
Badaru vs State Of Kerala on 3 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32820 of 2007(F)


1. BADARU,  AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/01/2008

 O R D E R
                                   V. RAMKUMAR , J.
                     =================================
                              W.P.(C).No. 32820 of 2007
                     ==================================
                      Dated this the 3rd day of January, 2008.

                                      JUDGMENT

In this writ petition filed under Article 227 of the Constitution of India the

petitioner, who is the 9th accused in S.C. No. 721/2005 on the file of the

Additional Sessions Court (Fast Track II), Thrissur for offences punishable under

Sections 143, 147, 148 and 307 r/w Section 149 IPC, prays for an expeditious

disposal of the said sessions case. This Court had called for a report from the

trial court. As per the letter dated 06.12.2007 the trial Court has informed that

initially accused Nos. 2,3 and 6 were absconding and steps under Section 82

and 83 of the Cr.P.C were taken and subsequently A6 surrendered before the

court and was enlarged on bail and that the accused Nos. 2 and 3 are still

absconding. Without completing the steps under Section 82 and 83 Cr.P.C. It is

not possible for the trial court to split up the case as against A2 and A3 and

proceed with the S.C. No. 721/2005. This writ petition is accordingly disposed of

directing the trial court to expedite the proceedings by either procuring the

presence of A2 and A3 or by completing the steps under Section 82 and 83

Cr.P.C and split the case as against A2 and A3 and thereafter proceed with S.C.

No. 721/2005 expeditiously. The Sessions Judge shall submit periodical reports

every fortnight to the registry of this Court as to the progression of the

proceedings.

V. RAMKUMAR, JUDGE.

rv