IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 3010 of 2009()
1. SHAHUL HAMEED, S/O.KUNJUMON,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.K.I.SAGEER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :06/10/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
-----------------------------------------------------------
CRL.M.C.NOs.3010 & 3013 OF 2009
-----------------------------------------------------------
Dated 6th October 2009
O R D E R
Petitioner was the absconding accused in
L.P.81/1998 and L.P.23/1996 on the file of Judicial
First Class Magistrate, Chavakkad. Later, petitioner
surrendered before the Magistrate and the cases are
respectively numbered as C.C.1117/2009 and
C.C.1116/2009. These petitions are filed under Section
482 of Code of Criminal Procedure for a direction to
the Magistrate to dispose the cases expeditiously
contending that in view of the acquittal of the
co-accused, there is no likelihood of a conviction
and therefore, there may be direction to dispose the
cases within a short time as otherwise the petitioner
will loose his employment.
2. Learned counsel appearing for the
petitioner and learned Public Prosecutor were heard.
3. Judicial First Class Magistrate,
Chavakkad is directed to dispose C.C.1116/2009 and
1117/2009 (which were originally L.P.23/1996 and
2
L.P.81/1998) expeditiously.
Petition is disposed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.