IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25663 of 2006(E)
1. SHAJI, W/O. SANDHA,
... Petitioner
Vs
1. SOMARAJAN, S/O. KUNJUKUNJU,
... Respondent
2. THE STATE OF KERALA,
For Petitioner :SRI.H.HARIKUMAR (KOLLAM)
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :03/01/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
W.P.(C) NO. 25663 OF 2006-E
-------------------------------------------------
Dated this the 3rd day of January, 2007
JUDGMENT
The reports from the Registry and from the court below
are perused. The Registry has reported that the records have
not been traced so far. The report from the learned Chief
Judicial Magistrate shows that reconstruction of the records is
possible. The Registry shall continue the efforts to trace the
records.
2. The Registrar General shall ensure that necessary and
proper action is taken in the matter against the persons
responsible. In the meanwhile, the learned Chief Judicial
Magistrate is directed to reconstruct the records in
accordance with law and ensure expeditious disposal of
C.C.No.31/99. Such disposal shall be made within a period of
four months from this date. Compliance shall be reported to
this Court. The Registry shall forthwith communicate this
W.P.(C) NO. 25663 OF 2006-E -: 2 :-
order to the learned Chief Judicial Magistrate.
3. This writ petition is accordingly closed.
4. Hand over a copy of this judgment to the learned
counsel for the petitioner.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge