Kerala High Court
Sethumadhavan vs The Revenue Divisional Officer on 26 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27275 of 2008(V)
1. SETHUMADHAVAN, AGED 66,
... Petitioner
2. BALAKRISHNAN, AGED 61,
3. VISWANATHAN, AGED 55,
4. KRISHNA MOHAN, AGED 40,
Vs
1. THE REVENUE DIVISIONAL OFFICER,
... Respondent
2. RIJESH, AGED 22 YEARS,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :26/09/2008
O R D E R
R.BASANT, J.
----------------------
W.P.C.No.27275 of 2008
----------------------------------------
Dated this the 26th day of September 2008
J U D G M E N T
The learned Public Prosecutor, after taking instructions,
submits that the learned Sub Divisional Magistrate now requires
three months further time to complete the proceedings.
Necessary steps shall be taken to complete the proceedings by
26/12/2008. The case shall be disposed of by 31/12/2008 and
compliance shall be reported to this court.
2. Accepting the submission of the learned Public
Prosecutor, this writ petition is dismissed. Compliance shall be
reported to this court by 31/12/2008.
(R.BASANT, JUDGE)
jsr
W.P.C.No. 2
W.P.C.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007