High Court Kerala High Court

P.H.Abdulla vs State Of Kerala on 4 June, 2007

Kerala High Court
P.H.Abdulla vs State Of Kerala on 4 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 1155 of 2007()


1. P.H.ABDULLA, S/O.PALLIKUNHI HANHI,
                      ...  Petitioner

                        Vs



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

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. THE CIRCLE INSPECTOR OF POLICE,

5. THE SUB DIVISIONAL MAGISTRATE,

                For Petitioner  :SRI.K.RAVEENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/06/2007

 O R D E R
                                R.BASANT, J.

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

                          Crl.M.C.No.1155 of 2007

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

                   Dated this the 4th   day of June 2007


                                    O R D E R

Finally when the petition came up for hearing, what

remains is only an innocuous prayer. The proceedings initiated

under Section 107 Cr.P.C has already come to an end and no

relief is claimed in respect of that. So far as the criminal

prosecution is concerned, the prayer was that the charge may be

quashed but at the stage of hearing. Now there is only a prayer

that there may be an early and expeditious disposal of the

criminal prosecution.

2. It is for the petitioner to move the learned Magistrate

for an out of turn early disposal of the case. If there be sufficient

reason, certainly the learned Magistrate must take the case out

of turn and dispose of the same. Needless to say, at any rate,

expeditious disposal must be attempted by the learned

Magistrate. No further reliefs are claimed.

3. This Criminal Miscellaneous Case is, in these

circumstances, dismissed but with the above observations.






                                                            (R.BASANT, JUDGE)


jsr                                 // True Copy//          PA to Judge


Crl.M.C.No.    2


Crl.M.C.No.    3


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007