IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 1313 of 2009()
1. BELIEVERS CHURCH INDIA,MANJADI PO,
... Petitioner
2. JACOB POTHEN,ADMINISTRATOR OF THE CHURCH
Vs
1. THE SUB DIVISIONAL MAGISTRATE AND
... Respondent
2. SRI.MATHEWKUTTY T.SAM, AGED 51,
For Petitioner :SRI.P.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :07/04/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
CRL.M.C. NO. 1313 OF 2009
= = = = = = = = = = = = = = =
Dated this the 7th day of April, 2009.
O R D E R
This petition is filed with a prayer to direct the first
respondent to take appropriate action in Annexure 3 after
giving notice to the 2nd respondent. The urgency exhibited is
regarding the falling of a tree on the building thereby causing
damage to human life which warrants action u/s 133 Cr.P.C.
It is matter which requires consideration at the hands of the
authority where Annexure 3 petition is filed. I direct the
learned Sub Divisional Magistrate, Thiruvalla to consider and
dispose of Annexure-3 in accordance with law after issuing
notice to the other side, positively on or before 15th of May
2009.
The Crl.M.C. is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-