High Court Kerala High Court

Bhagavathy vs The Superintendent Of Central … on 30 September, 2010

Kerala High Court
Bhagavathy vs The Superintendent Of Central … on 30 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27969 of 2010(Q)


1. BHAGAVATHY, AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF CENTRAL PRISON,
                       ...       Respondent

2. THE SUPERINTENDENT OF SUB JAIL,

3. THE SUB OF INSPECTOR OF POLICE,

4. THE STATE OF KERALA,

                For Petitioner  :SRI.M.J.SANTHOSH

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :30/09/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
             W.P.(C)No.27969 of 2010 Q
            --------------------------

                     JUDGMENT

Petitioner, the mother of the second accused in

C.C.No.221/2010 on the file of Judicial First Class

Magistrate’s Court-II, Aluva, filed this petition

under Article 226 of Constitution of India for a

writ of mandamus directing respondents 1 to 3 to

take necessary steps to produce the accused for

trial and for a direction to the learned Magistrate

to dispose the case within a time frame alleging

that case could not be disposed for the failure to

produce the accused.

2. A report was called for from Judicial First

Class Magistrate-II, Aluva. The report of the

learned Magistrate shows that accused were remanded

to judicial custody and though the case was posted

on 28.8.2010, the accused were not produced and

therefore, a memo was issued to the Superintendent,

Sub Jail, Ernakulam to produce the accused after

WPC 27969/10 2

extending the period of remand for six days. On

3.9.2010 also, accused were not produced and the

Superintendent informed that there were not lodged

in that jail and as the accused were shifted to

Central Prison, Viyyur, a direction was issued to

the Superintendent, Central Prison, Viyyur to

produce the accused on 16.9.2010. But the accused

were not produced on the ground that woman police

escort was not made available and the case now

stands posted to 30.9.2010. Learned Magistrate

stated that charge could not be framed as the

accused were not produced and the case could be

disposed within a time frame of three months.

3. Learned Additional Director General of

Prosecutions submitted that instructions will be

issued to produce the accused on all posting dates

before the Magistrate without fail and directions

would be issued to arrange necessary escort.

Petition is disposed directing Judicial First

Class Magistrate-II, Aluva to dispose C.C.No.

WPC 27969/10 3

221/2010 as expeditiously as possible, at any rate,

within three months from the date of receipt of a

copy of this judgment. Respondents 1 to 3 are

directed to produce the accused before the learned

Magistrate for the purpose of trial on all posting

dates without fail.

Issue a copy to the Public Prosecutor.

30th September, 2010 (M.Sasidharan Nambiar, Judge)
tkv