IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 2047 of 2007()
1. BALAKRISHNAN, S/O. ANDIKUTTY,
... Petitioner
2. RANJAN, S/O. PADATH RAMAN,
3. PRAKASHAN, S/O. PADATH RAMAN,
Vs
1. STATE OF KERALA,
... Respondent
2. COMMISSIONER OF POLICE,
3. THE ASST.COMMISSIONER OF POLICE,
4. THE CIRCLE INSPECTOR OF POLICE,
5. THE STATION HOUSE OFFICER,
6. THE REVENUE DIVISIONAL OFFICER,
7. M.K. KUMUDAM, W/O.ASOKKUMAR,
For Petitioner :SRI.MANJERI SUNDERRAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :05/07/2007
O R D E R
R.BASANT, J.
----------------------
Crl.M.C.No.2047 of 2007
----------------------------------------
Dated this the 5th day of July 2007
O R D E R
The short prayer of the petitioner is that there may be a
direction for early disposal of the proceedings initiated by the
Sub Divisional Magistrate under Section 133 Cr.P.C. The report
of the Sub Divisional Magistrate was called for. The same has
been received. The Sub Divisional Magistrate submits that the
case is posted for hearing on 05/07/2007. The same shall be
disposed of at the earliest and in any case within a period of
three months, he reports. I am satisfied that the said report of
the Sub Divisional Magistrate can be accepted and this Criminal
Miscellaneous Case can be dismissed accepting the said
submission.
3. In the result, this Criminal Miscellaneous Case is
dismissed accepting the submissions of the Sub Divisional
Magistrate that the matter shall be disposed of at the earliest, at
any rate, within a period of three months from 29/6/2007.
Compliance shall be reported to this court by the Sub Divisional
Magistrate.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
Crl.M.C.No. 2
Crl.M.C.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007