IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2366 of 2006()
1. O.GEETHA, GEETHANJALI MADAM,
... Petitioner
Vs
1. J.PUSHPANGATHAN, PROPRIETOR,
... Respondent
2. THE DISTRICT COLLECTOR,
3. KADINJANKULAM GRAMA PANCHAYAT,
4. THE DIRECTOR OF INDIGENOUS,
For Petitioner :SRI.P.B.SURESH KUMAR
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :14/12/2006
O R D E R
V.K. BALI, C.J. & C.N.RAMACHANDRAN NAIR, J.
-------------------------------
W.A.No.2366 of 2006
-------------------------------
Dated, this the 14th day of December, 2006
JUDGMENT
V.K.Bali,C.J.(Oral)
After arguing for some time, learned counsel for the
appellant says that this writ appeal be dismissed as withdrawn,
but he contends that from the nature of the relief and also that
proceedings under Section 133 of the Code of Criminal Procedure
are emergent in nature, the District Magistrate, may be directed
to deal with and dispose of the proceedings under Section 133 of
the Code of Criminal Procedure as expeditiously as possible. In
the peculiar facts and circumstances of the case, while dismissing
the writ appeal as withdrawn we direct the District Magistrate,
Thiruvananthapuram to deal with and expeditiously dispose of
the proceedings under Section 133 of the Code of Criminal
Procedure finally, and preferably within a period of six weeks
from today.
W.A.No.2366/2006 2
Writ appeal is disposed of accordingly. A copy of this order
be sent immediately to the District Magistrate,
Thiruvananthapuram.
V.K. BALI,
CHIEF JUSTICE.
C.N.RAMACHANDRAN NAIR,
JUDGE.
vns