High Court Kerala High Court

K.Sharafudheen vs The State Of Kerala Represented By on 29 January, 2009

Kerala High Court
K.Sharafudheen vs The State Of Kerala Represented By on 29 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4343 of 2008()


1. K.SHARAFUDHEEN, S/O.ALI,KUNNUMMAL HOUSE,
                      ...  Petitioner
2. KARANGADAN MOHAMMED ALI,

                        Vs



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

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :29/01/2009

 O R D E R
                            R. BASANT, J.
                  - - - - - - - - - - - - - - - - - - - - - -
                  Crl.M.C.No. 4343 of 2008
                  - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 29th day of January, 2009

                               O R D E R

The petitioners had come to this Court with the grievance

that no action under Section 133 Cr.P.C. is being taken by the

Sub Divisional Magistrate. A statement has been filed by the

Sub Divisional Magistrate, which shows that a conditional order

under section 133 Cr.P.C. has subseuently been passed on

15.11.2008. The petitioners now make the short request that the

said proceedings may be directed to be completed as

expeditiously as possible, at any rate, within a stipulated time

limit. The learned Prosecutor only submits that appropriate

direction may be issued.

2. I am satisfied that the prayer of the petitioners is

justified. There shall be a direction to the Sub Divisional

Magistrate to complete the proceedings, initiated by the

conditional order dt.15.11.2008, as expeditiously as possible, at

any rate, within a period of four months from this date.

Crl.M.C.No. 4343 of 2008
2

Compliance shall be reported to this Court.

3. This Crl.M.C. is allowed.

4. Hand over the order to the learned counsel for the petitioners

and also to the learned Prosecutor for communication to the Sub

Divisional Magistrate.

(R. BASANT)
Judge
tm