High Court Kerala High Court

Bini Babu vs Unknown on 22 July, 2008

Kerala High Court
Bini Babu vs Unknown on 22 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 2547 of 2008()


1. BINI BABU, AGED 22 YEARS,
                      ...  Petitioner

                        Vs



2. SHERIN JOHN, KIZHAKKADATHU MANALIL
                       ...       Respondent

3. RAJAMMA JOHN OF DO.O.

4. SHERLY OF DO.DO.

5. BABY, MUZHENGIL, KALLUMALA, MAVELIKKARA

                For Petitioner  :SRI.R.PADMAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :22/07/2008

 O R D E R
                              R.BASANT, J
                       ------------------------------------
                     Crl.M.C. No.2547 of 2008
                      -------------------------------------
               Dated this the 22nd day of July, 2008

                                   ORDER

The short prayer of the petitioner is that a case, in which she

is the complainant, is not disposed of by the learned Magistrate

expeditiously. Report of the learned Magistrate was called for

and the learned Magistrate in the report submits that C.C.No.15 of

2007, in which the petitioner is the aggrieved, shall be disposed

of as expeditiously as possible – at any rate, within a period of two

months from 17.07.08.

2. I accept the submission of the learned Magistrate that

the case shall be disposed of by 17.09.08. I am satisfied and the

learned counsel for the petitioner accepts that no further

directions are necessary in these circumstances.

3. In the result, this Crl.M.C is dismissed holding that no

further directions are now necessary.

4. Compliance of the undertaking regarding the disposal

shall be reported to this Court by the learned Magistrate.

(R.BASANT, JUDGE)
rtr/-