IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6764 of 2010(U)
1. KOTTARATH MOOTHRAKKANDY ZAINABI,
... Petitioner
2. SAMEERA, AGED 28 YEARS,
Vs
1. STATION HOUSE OFFICER,EDAKKAD POLICE
... Respondent
2. STATE OF KERALA REPRESENTED BY
For Petitioner :SRI.C.KHALID
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :05/03/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN
&
P.S.GOPINATHAN, JJ.
-------------------------------------------
W.P.(C).No.6764 OF 2010
-------------------------------------------
Dated this the 5th day of March, 2010
JUDGMENT
Thottathil B.Radhakrishnan, J.
The petitioners state that they are the mother and wife of
Mohammed Navas, stated to be the 14th accused in
S.C.No.324/09 of the Court of Sessions, Tellicherry. Though
they say that he is languishing under judicial custody since
7.11.2008 and therefore have sought for a direction of
expeditious trial, learned Government Pleader states that the
case has been handed over to the National Investigating Agency.
We do not deem it appropriate for us to issue any direction to the
respondents at this point of time. The writ petition is hence
dismissed with liberty to the petitioners to seek appropriate
relief in accordance with law as and when required.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
P.S.GOPINATHAN,
Judge.
kkb.8/03.