High Court Kerala High Court

Manilal vs The State Of Kerala on 2 December, 2008

Kerala High Court
Manilal vs The State Of Kerala on 2 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3996 of 2008()


1. MANILAL, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE PRINCIPAL MUNSIFF COURT,

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :02/12/2008

 O R D E R
                         R. BASANT, J.
           -------------------------------------------------
                 Crl.M.C.No. 3996 of 2008
           -------------------------------------------------
        Dated this the 2nd day of December, 2008

                              ORDER

There is no representation for the petitioner. A

report of the learned Magistrate is received. The report

of the learned Magistrate shows that the application has

already been dismissed by he learned Magistrate. The

grievance of the petitioner is that the said application filed

under Sec.265 Cr.P.C. has not been disposed of by the

learned Magistrate.

2. It is evident that the petitioner is not now

interested in prosecuting this petition in view of the later

order passed by the learned Magistrate.

3. This Crl.M.C. is accordingly dismissed.

Sd/-


                                            (R. BASANT, JUDGE)


Nan/

          //true copy//             P.S. to Judge

Crl.M.C.No. 3996 of 2008 -: 2 :-

Crl.M.C.No. 3996 of 2008 -: 3 :-




                          R. BASANT, J.

————————————————-

Crl.M.C.No. 3996 of 2008

————————————————-
Dated this the 23rd day of October, 2008

ORDER

The petitioner faces indictment in a prosecution for

offences punishable under Secs.186 and 224 IPC. Cognizance

has been taken on the basis of a complaint filed under Sec.340

Cr.P.C. by the Principal Munsiff, Kochi, represented by the

Junior Superintendent. Cognizance has already been taken and

the matter is pending before the learned Magistrate. At this

stage, the petitioner filed an application under Sec.265A

Cr.P.C. which has been numbered as Crl.M.P.No.1394/08. The

short grievance of the petitioner is that no action has been taken

so far by the learned Magistrate on the basis of the said

application dated 28/4/08 which has been numbered as

Crl.M.P.No.1394/08. The petitioner only prays that the learned

Magistrate may be directed to pass appropriate orders on merits

on such application.

2. The prayer of the petitioner does appear to me to be

Crl.M.C.No. 3996 of 2008 -: 4 :-

absolutely reasonable and legitimate. The learned Magistrate

has to apply his mind and pass appropriate orders in the Crl.M.P.

It is not necessary for me to go on merit into the said application

under Sec.265A Cr.P.C. I am satisfied that the learned

Magistrate must be directed to consider the prayer and pass

appropriate orders.

3. Call for a report from the learned Magistrate. The

learned Magistrate shall explain whether and what, if any,

orders have been passed in Crl.M.P.No.1394/08. If no orders

have been passed, I expect the learned Magistrate to consider

the matter and pass appropriate orders as expeditiously as

possible – at any rate, by 17/11/08, if there be no legal

impediment. The report of the learned Magistrate must reach

this Court by 18/11/08. Call on 19/11/08.

(R. BASANT, JUDGE)

Nan/

Crl.M.C.No. 3996 of 2008 -: 5 :-