IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7514 of 2008(T)
1. LOY ROZARIO ALIAS LOY LAMBERT,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.SHEEJO CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :04/03/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
W.P.(C) No. 7514 OF 2008 T
````````````````````````````````````````````````````
Dated this the 4th day of March, 2008
J U D G M E N T
The short request of the petitioner is that C.P.84/07
pending before the Judicial First Class Magistrate Court-I,
Kollam may be disposed of expeditiously. The petitioner’s
name is included in the PSC rank list. The unnecessary
continuance of this proceedings may affect his chance for
employment. It is hence that the petitioner wants the case to
be disposed of expeditiously.
2. The request of the petitioner does appear to me to
be legitimate. The petitioner must have moved the Magistrate
at the first instance. Without moving the learned Magistrate, I
find no reason or justification in the conduct of the petitioner
rushing to this Court with this petition.
3. However, I am satisfied that the petitioner can be
given an opportunity to move the learned Magistrate for
WPC.7514/08
: 2 :
expeditious disposal of his case. The learned Magistrate
must consider such application on merits and expeditiously.
4. Hand over copy of this order to the learned counsel
for the petitioner for production before the learned Magistrate
along with his application. Needless to say, the petitioner can
request the learned Magistrate to consider his request in the
light of the decision in Kamalaksha Vs. S.I. of Police [2007
(1) KLT 299].
5. This writ petition is accordingly dismissed.
(R.BASANT, JUDGE)
aks