IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP(Crl.).No. 1071 of 2010(Q)
1. DENESH S/O. VIBHEESHANAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESNETED BY THE
... Respondent
For Petitioner :SRI.SHABU SREEDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :09/12/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
O.P.(Crl.)No.1071 of 2010 Q
--------------------------
JUDGMENT
Petitioner, the accused in S.C.1046/2009 on the
file of Assistant Sessions Court, Kollam, had earlier
filed Crl.M.C.No.3207/2009 for quashing the
proceedings. By Exhibit P1 order, petitioner was
permitted to raise all the contentions before the
learned Assistant Sessions Judge and seek an order of
discharge under Section 227 of Code of Criminal
Procedure. Case of the petitioner is that Crl.M.P.No.
62/2010 was filed under Section 227 of Code of Criminal
Procedure, but it is not being disposed.
2. Assistant Sessions Judge, Kollam is directed to
dispose Crl.M.P.No.62/2010 as expeditiously as
possible, at any rate within one month from the date of
receipt of a copy of this judgment.
Petition is disposed.
9th December, 2010 (M.Sasidharan Nambiar, Judge)
tkv