IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3395 of 2009(D)
1. C.P.DAVI, S/O.PAPPACHAN,
... Petitioner
Vs
1. THE INSPECTING ASSISTANT COMMISSIONER OF
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/02/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.3395 OF 2009
------------------------
Dated this the 2nd day of February, 2009.
JUDGMENT
Petitioner submits that the 2nd respondent registered
a case against him under Section 17 of the Kerala Money
Lenders Act, as Crime No.820/08 of Kunnamkulam Police
Station. It is stated that immediately thereafter he filed
Ext.P1 application before the first respondent for
compounding the said office. The application so made is
pending before the first respondent and in the meantime
the 2nd respondent is continuing the investigation in the
crime mentioned above.
2. In this writ petition, petitioner submits that the first
respondent may be directed to pass orders on Ext.P1
application filed under Section 18E of the Act for
compounding the offence charged against him. He also
prays that in the meanwhile, further proceedings in Crime
WP(c).No.3395/09 /2/
No.820/08 may be ordered to be kept in abeyance.
3. Taking into account the above grievance of the writ
petitioner, the writ petition is disposed of with the following
directions;
4. The first respondent shall consider Ext.P1 application
made by the petitioner under Section 18-E of the Kerala Money
Lenders Act, 1958 and pass orders thereon as expeditiously as
possible and at any rate within 4 weeks from the date of
production of a copy of this judgment. In the meanwhile
further proceedings in Crime No.820/08 will stand deferred
for 6 weeks from today.
Petitioner shall produce a copy of the judgment before
the first and 2nd respondents for compliance.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c).No.3395/09 /2/