High Court Kerala High Court

Manjunath vs Asha S.M. on 9 July, 2008

Kerala High Court
Manjunath vs Asha S.M. on 9 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19544 of 2008(B)


1. MANJUNATH,
                      ...  Petitioner
2. JAYADEVAN,AGED 79 YEARS,
3. PADMINIKUTTY, AGED 75 YEARS,

                        Vs



1. ASHA S.M., AGED 36 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.R.SATISH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :09/07/2008

 O R D E R
                              R.BASANT, J
                      ------------------------------------
                    W.P(C). No.19544 of 2008
                      -------------------------------------
                Dated this the 9th day of July, 2008

                           J U D G M E N T

The short grievance of the petitioners, who are the husband

of the defacto complainant and her father in law and mother in

alw aged 79 years and 75 years respectively, is that a prosecution

under Section 420 I.P.C in which cognizance was taken as early as

in 2003 which was transferred and re-numbered in 2007, has not

been disposed of even now. Considering the advanced age of

petitioners 2 and 3, it is prayed that the proceedings may be

directed to be disposed of expeditiously without infliction of any

further trauma on petitioners 2 and 3. Report of the learned

Magistrate was called for. The learned Magistrate in the report

submits that enquiry under Section 244 Cr.P.C has not

commenced yet. The learned Magistrate prays for 6 months’

further time to dispose of the case.

2. I am certainly satisfied that notwithstanding the fact

that the case now bears the number of a case of 2007, the same

has been pending for a long period of time and every effort must

now be made by the learned Magistrate to dispose of the same

expeditiously.

W.P(C). No.19544 of 2008 2

3. In the result, this Writ Petition is allowed. It is directed

that the learned Magistrate shall make every endeavour to

dispose of the case as expeditiously as possible – at any rate,

within a period of 4 months from the date on which a copy of this

judgment is placed before the learned Magistrate.

4. Issue copy of this judgment to the learned counsel for

the petitioner forthwith. Compliance shall be reported to this

Court.

5. Considering the age of petitioners 2 and 3, it is

directed that the learned Magistrate must not insist on the

personal presence of the said petitioners and they must be

permitted to be represented by their counsel unless the progress

of the case demands such personal appearance of those

petitioners.

(R.BASANT, JUDGE)
rtr/-

W.P(C). No.19544 of 2008 3

W.P(C). No.19544 of 2008 4

R.BASANT, J

————————————
W.P(C). No.19544 of 2008

————————————-

Dated this the 30th day of June, 2008

ORDER

The short grievance of the petitioners, which include two

elderly couple aged 79 and 75 years, is that C.C.No.537 of 2007

pending before the Judicial Magistrate of the First Class-II, Kollam

is not being taken up by the learned Magistrate for consideration

and disposal notwithstanding Ext.P12 application filed by them

before the learned Magistrate in April, 2008. I find the request of

the petitioners to be perfectly justified and legitimate.

2. Call for a report from the learned Magistrate as to why

the case was not taken up for consideration and disposal. I need

only mention that I expect the learned Magistrate to consider the

prayer of the petitioners for expeditious disposal as emergently as

possible. The learned Magistrate in the report shall report to this

Court the action taken so far and the probable time that will be

required for final disposal of the case.

3. Await report of the learned Magistrate. Call on

09.07.08. The Registry shall ensure that the report is received by

W.P(C). No.19544 of 2008 5

then.

(R.BASANT, JUDGE)
rtr/-