IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23098 of 2008(Y)
1. RAJEEV, S/O. RAJAN,
... Petitioner
Vs
1. STATE OF KERALA (SUB INSPECTOR OF
... Respondent
For Petitioner :SRI.ANOOP MATHEW ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :13/08/2008
O R D E R
R. BASANT, J.
-------------------------------------------------
W.P.(c) No. 23098 of 2008
-------------------------------------------------
Dated this the 13th day of August, 2008
JUDGMENT
The petitioner has come to this Court with a grievance
that S.C.No.718/03 pending before the learned Sessions Judge,
Pathanamthitta, in which the petitioner is an accused is not
taken up for disposal by the learned Sessions Judge.
2. A report of the learned Sessions Judge was called for.
The learned Judge, who is in full additional charge of the court
concerned, has explained to this Court the circumstances
under which the case could not be taken up and it is assured
that every endeavour shall be made to dispose of the case
within a period of two months – at any rate, before 30/10/08.
3. I accept the said report of the learned Judge. I am
satisfied that no further directions are necessary now in this
writ petition.
W.P.(c) No. 23098 of 2008
-: 2 :-
4. This writ petition is accordingly dismissed accepting the
submission that the case shall be disposed of by 30/10/08.
Compliance shall be reported to this Court.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge