High Court Kerala High Court

Philip Antony vs State Of Kerala on 28 November, 2006

Kerala High Court
Philip Antony vs State Of Kerala on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 3814 of 2006()


1. PHILIP ANTONY, S/O.ANTONY,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.G.PRIYADARSAN THAMPI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :28/11/2006

 O R D E R
                                     R.BASANT, J.

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

                           Crl.M.C.NO.3814 OF 2006

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

                  Dated this the 28th day of November, 2006.


                                         ORDER

The learned Public Prosecutor and the learned counsel for the

petitioner do both submit that there was no sitting of court on

23.11.2006 and though CW20 was present, he could not be examined

on 23.11.2006. The matter now stands posted to 16.01.2007. The

learned Magistrate must certainly show a sense of expedition in the

peculiar facts and circumstances of this case. The learned Public

Prosecutor on behalf of CW20 submits that CW20 shall appear before

the learned Magistrate on 16.01.2007. The learned Magistrate must

make every endeavour to dispose of the case as expeditiously as

possible thereafter at any rate, within a period of 3 months from

16.01.2007.

2. With the above observation/direction, this Crl.M.C is,

dismissed.

Hand over a copy of this order to the learned counsel for the

petitioner for production before the learned Magistrate.

R.BASANT

JUDGE

rtr/