High Court Kerala High Court

Ramesh vs State Of Kerala on 22 May, 2009

Kerala High Court
Ramesh vs State Of Kerala on 22 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13324 of 2009(I)


1. RAMESH, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. RAJITHA, AGED 25 YEARS,

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :22/05/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
                W.P.C.NO.13324 OF 2009
              ------------------------------------------

                Dated       22nd      May 2009


                          JUDGMENT

Petitioner is accused in S.C.151/2008 on the

file of Additional Assistant Sessions Judge, Palakkad.

This petition is filed for a direction to the

Additional Assistant Sessions court to dispose the

case within a time frame.

2. Learned counsel appearing for petitioner and

learned Public Prosecutor were heard.

3. Though settlement of the dispute with the

victim may not be a ground for directing learned

Additional Assistant Sessions Judge, to dispose the

case, considering the fact that case was committed in

2008, learned Additional Assistant Sessions Judge is

directed to frame the charge immediately and dispose

the case as expeditiously as possible.

Writ petition is disposed of accordingly.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.

2