High Court Kerala High Court

Moideenkutty K vs Koyakutty on 5 February, 2009

Kerala High Court
Moideenkutty K vs Koyakutty on 5 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3792 of 2009(B)


1. MOIDEENKUTTY K, S/O. LATE
                      ...  Petitioner

                        Vs



1. KOYAKUTTY, S/O. LATE KUNJUNNI,
                       ...       Respondent

2. THE KODUR GRMA PANCHAYATH,

3. THE SUB IDIVISIONAL MAGISTRATE,

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/02/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                    W.P.(C.) No.3792 of 2009
            ---------------------------------
           Dated, this the 5th day of February, 2009

                          J U D G M E N T

Exts.P1 to P3 are the applications made by the petitioner

before the 3rd respondent invoking his powers under Sections 133,

139 & 142 of the Cr.PC respectively. Delay in passing orders on the

applications is what is complained of in this writ petition.

2. Having regard to the above complaint, the writ petition is

disposed of directing the 3rd respondent to consider and pass orders

on Exts.P1 to P3 applications as expeditiously as possible, at any

rate within four weeks of production of a copy of this judgment.

Orders as directed above shall be passed only with notice to

respondents 1 & 2 also.

3. The petitioner shall produce a copy of this judgment

before the 3rd respondent for compliance.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg