High Court Kerala High Court

Chappangathil Chekkutty Haji vs State Of Kerala on 27 January, 2009

Kerala High Court
Chappangathil Chekkutty Haji vs State Of Kerala on 27 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4516 of 2008()


1. CHAPPANGATHIL CHEKKUTTY HAJI
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. KALATHIL ABDUL RAHIMAN

                For Petitioner  :SRI.P.G.THAMPI (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :27/01/2009

 O R D E R
                           R. BASANT, J.
            -------------------------------------------------
                  Crl.M.C. No. 4516 of 2008
            -------------------------------------------------
          Dated this the 27th day of January, 2009

                               ORDER

The petitioner has come to this Court complaining about

the initiation of M.C.35/08 by the Sub Divisional Magistrate,

Tirur. Action has been initiated under Sec.145 Cr.P.C. It

appears that there is a dispute between the two factions of

believers about the management/possession of a Mosque.

Though some earlier arrangements were made, it appears that

the same was not working and the police was hence compelled

to seek action under Sec.145 Cr.P.C. The preliminary order

has been passed. The parties have already appeared before

the SDM. Statements have already been filed also, it is

submitted.

2. Though on 26/11/08 it was observed that if the SDM

feels the necessity, he must make appropriate arrangements

under Sec.146 Cr.P.C., no such arrangements have been made.

Crl.M.C. No. 4516 of 2008 -: 2 :-

It is also conceded at the Bar that neither party has sought

arrangements under Sec.146 Cr.P.C. by the SDM.

3. I am satisfied, in these circumstances, that no further

directions are necessary in this Crl.M.C. and the interests of

justice will be served ideally by directing the SDM to

expeditiously complete the proceedings under Sec.145 Cr.P.C.

and pass appropriate final orders. Such orders must be made by

the SDM within a period of 60 days from this date by posting the

case to day-to-day if that be necessary. I repeat that if the SDM

feels the necessity, he can make appropriate arrangements

under Sec.146 Cr.P.C. also. It shall be open to either of the

parties to seek such direction under Sec.146 Cr.P.C. from the

SDM.

4. With the above observations/directions, this Crl.M.C. is

dismissed.

5. Hand over a copy of this order to the learned counsel

for the petitioner for production before the SDM. The SDM

shall report compliance of the above directions after disposing of

M.C. No.35/08 within a period of 60 days from the date on which

a copy of this order is placed before him.

Sd/-

                                        (R. BASANT, JUDGE)


Nan/       //true copy//    P.S. to Judge

Crl.M.C. No. 4516 of 2008 -: 3 :-