High Court Kerala High Court

M.Jayakrishnan vs State Of Kerala Represented By The on 21 March, 2007

Kerala High Court
M.Jayakrishnan vs State Of Kerala Represented By The on 21 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 727 of 2007()


1. M.JAYAKRISHNAN, S/O.M.POKKAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SURESH KUMAR KODOTH

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :21/03/2007

 O R D E R
                                      R. BASANT, J.

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

                              Crl.M.C.No.  727 of   2007

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

                       Dated this the 21st day of   March, 2007


                                          O R D E R

The short grievance of the petitioner is that C.C.No.833 of 2003

pending before the J.F.C.M.-I, Hosdurg is not disposed of so far by the

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

Magistrate shows that every attempt shall be made to dispose of the case as

expeditiously as possible. The case now stands posted for trial to

30.3.2007.

2. In the light of the report of the learned Magistrate, I am satisfied

that no further directions need be issued in this Crl.M.C. I accept the report

of the learned Magistrate. I expect the learned Magistrate to dispose of the

case in accordance with law as expeditiously as possible, at any rate, within

a period of two months from 30.3.2007 and report compliance to this court.

3. This Crl.M.C. is hence dismissed subject to the above

observations/directions.

(R. BASANT)

Judge

tm