High Court Kerala High Court

Jayaraj vs State Of Kerala on 31 March, 2010

Kerala High Court
Jayaraj vs State Of Kerala on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 558 of 2010()


1. JAYARAJ, S/O. JOHN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :31/03/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ------------------------------------------
            CRL.M.C.NO.558 OF 2010
           ------------------------------------------
            Dated 31st           March 2010


                         O R D E R

Third accused in C.C.304/2005 on

the file of Judicial First Class

Magistrate-III, Neyyattinkara filed this

petition for a direction to the Magistrate

to dispose the case expeditiously. A report

was called for from the learned Magistrate.

Report discloses that consequent to the

failure of the accused to appear, charge

could be framed only on 1/7/2009.

Thereafter evidence of Pws.1 to 9 were

recorded. As first charge witness was not

available, as he had gone for official

purpose outside India, recording of his

evidence got delayed. Ultimately his

evidence was recorded on 5/3/2010. It is

Crmc 558/10
2

also reported that non bailable warrants to

witness Nos.12 to 15 are pending and as their

presence could not be procured the case is not

disposed. Learned Magistrate reported that case

could be disposed expeditiously.

2. Learned counsel appearing for the

petitioner and learned Public Prosecutor were

heard.

3. In the light of the report submitted

by the learned Magistrate, petition is

disposed directing Judicial First Class

Magistrate-III, Neyyattinkara to dispose

C.C.304/2005 expeditiously, at any rate, within

four months from the date of receipt of copy of

this order.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.