IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4388 of 2009(V)
1. NEDUVARAMCODE SREE MAHADEVA KSHETHRA
... Petitioner
Vs
1. NEDUVARAMCODE SREE MAHADEVA KSHETHRA
... Respondent
2. SUB DIVISIONAL MAGISTRATE,
For Petitioner :SRI.M.R.SASITH
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :17/02/2009
O R D E R
M.N. KRISHNAN, J
-----------------------
W.P.(C)No. 4388 OF 2009
---------------------------------
Dated this the 17th day of February, 2009
JUDGMENT
This petition is filed for a direction to the Sub Divisional
Magistrate, Chengannur to dispose M.C. 61/2008 within the time
limit. Heard the learned counsel for the petitioner and also read
the writ petition. It is averred that the matter is pending before
the authority for the last so many days and hearing has been
done in the form of argument notes. But it is still awaiting
disposal. It appears to be a fight between two groups with
respect to the management of temple wherein proceeding under
Section 145 of the Crl.P.C is seen initiated. Therefore it is a case
where decision has to be rendered.
Therefore I direct the 2nd respondent to dispose of the
matter as expeditiously as possible at any rate within six weeks
from the date of receipt of copy of the judgment.
M.N. KRISHNAN,JUDGE
vkm