High Court Kerala High Court

Dr.Mathew Abraham vs State Of Kerala on 11 February, 2008

Kerala High Court
Dr.Mathew Abraham vs State Of Kerala on 11 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2167 of 2008(G)


1. DR.MATHEW ABRAHAM, S/O.LATE P.T.ABRAHAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :11/02/2008

 O R D E R
                                R.BASANT, J.

                             ----------------------

                           W.P.C.No.2167 of 2008

                         ----------------------------------------

                Dated this the 11th day of February 2008




                               J U D G M E N T

The short grievance of the petitioner is that the case which

is pending against him before the learned Additional Chief

Judicial Magistrate, Thiruvananthapuram as C.C.No.543/01 is

not disposed of by the learned Magistrate. The petitioner prays

for an expeditious disposal of the case.

2. The report of the learned Magistrate was called for.

The learned Magistrate, in the report submits that cognizance

was taken as early as in 2001. The case has had a chequered

career thereafter. At any rate, the case is now ripe for trial.

There are 25 witnesses to be examined on the side of the

prosecution. The learned Additional Chief Judicial Magistrate

undertakes that earnest efforts shall be made to dispose of the

case within a period of six months. The learned Magistrate has

given details of the pendency of cases in that court.

3. I am satisfied that in the circumstances of the case

there must be a direction to the learned Magistrate to

W.P.C.No.2167/08 2

expeditiously dispose of C.C.No.543/01. I expect the learned

Magistrate to dispose of the case as expeditiously as possible, at

any rate, before 15/5/2008. Compliance shall be reported to this

court.



                                                    (R.BASANT, JUDGE)

jsr


            // True Copy//          PA to Judge


W.P.C.No.2167/08    3


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007