IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17502 of 2009(Q)
1. RADHAKRISHNAN T.V., AGED 46 YEARS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE, MUSEUM
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :27/07/2009
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
W.P.(C)No.17502 of 2009 Q
--------------------------
JUDGMENT
Sixth accused, facing trial in S.C.No.655/2003
on the file of Additional Sessions Court (Fast
Track Court-II), Thiruvananthapuram for offences
under Sections 8(1) and 58 of Abkari Act, filed
this petition under Article 227 of Constitution of
India for a direction to the Additional Sessions
Judge to dispose the case within a stipulated time.
Case of the petitioner is that since 2003 the case
is pending before the court and in such
circumstances, a direction is to be issued for
speedy disposal of the case.
2. A report was called from learned Additional
Sessions Judge. Report shows that out of eight
accused facing trial, accused 5 and 7 are
absconding and as their presence could not be
procured, the case as against them was split up on
2.7.2009 and as accused 1, 4 and 6 were absent, the
WPC 17502/09 2
case was posted for hearing to 13.7.2009. Learned
Additional Sessions Judge submitted that case can
be disposed within two months from the date of
framing the charge.
2. In view of the report, Additional Sessions
Judge is directed to frame the charge and try the
case and dispose it expeditiously, at any rate
within two months from the date of framing the
charge.
Petition is disposed.
27th July, 2009 (M.Sasidharan Nambiar, Judge)
tkv