High Court Kerala High Court

Moinuel Haque vs State Of Kerala on 2 February, 2007

Kerala High Court
Moinuel Haque vs State Of Kerala on 2 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 256 of 2007()


1. MOINUEL HAQUE, CHANDIRATHIL VEEDU,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.SUBASH CHANDRA BOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :02/02/2007

 O R D E R
                                  R. BASANT, J.

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

                          Crl.M.C.No.  256 of   2007

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

                 Dated this the 2nd  day of   February, 2007


                                      O R D E R

The petitioner faces indictment in a pending prosecution for the

offence punishable, inter alia, under Section 304A I.P.C. The alleged

incident had taken place as early as on 4.7.2000. Trial has not

commenced. The petitioner was not available for some period of

time. Consequently, the case was transferred to the list of long

pending cases. It has now been recalled from the list of long

pending cases and it bears the number C.C.No. 448 of 2006. The

petitioner wants his case to be disposed of expeditiously, as he is

hopeful of securing an employment abroad.

2. Reckoning the case as one of the year 2006, the learned

Magistrate has adjourned the case to 8.6.2007. The petitioner has

come to this Court with a prayer that direction may be issued to

ensure expeditious disposal of the case against the petitioner. That is

the short request made.

3. Did the petitioner move the learned Magistrate? What order

did the learned Magistrate pass on such a request? Why did the

Crl.M.C.No. 256 of 2007 2

petitioner not move the learned Magistrate? These questions are not

answered satisfactorily. In a situation like this, the petitioner must certainly

move the learned Magistrate and pray for expeditious disposal. I do not

expect every litigants come to this court without and before moving the

learned Magistrate adding the flood of litigations to this Court. However, I

reckon the request to be legitimate. His case should not have been

reckoned as other cases filed in 2006. The incident had taken place in

2000. The petitioner must move the learned Magistrate. I find no reason

why the learned Magistrate should not accept the request of the petitioner,

taking into account the fact that the incident had taken place as early as in

2000. No specific direction need be given now. Of course, if the petitioner

is not satisfied with the order of the learned Magistrate on his request, he

can approach this Court again.

4. With the above observations, this Crl.M.C. is dismissed.

5. Hand over a copy of the order to the learned counsel for the

petitioner, which he can produce when he files the application for early

disposal before the learned Magistrate.






                                                              (R. BASANT)

tm                                                                  Judge


Crl.M.C.No.  256 of   2007     3