High Court Kerala High Court

Simi Mathew vs State Of Kerala on 9 November, 2010

Kerala High Court
Simi Mathew vs State Of Kerala on 9 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 3969 of 2010()


1. SIMI MATHEW, D/O.LELAMMA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.N.MANU THAMPI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :09/11/2010

 O R D E R
            M.SASIDHARAN NAMBIAR,J.
          ===========================
          CRL.M.C.No. 3969   OF 2010
          ===========================

    Dated this the 9th day of November,2010

                     ORDER

Petitioner the accused in C.C.392/2007 on

the file of Judicial First Class Magistrate

Court-III, Thiruvananthapuram filed this

petition under section 482 of Code of Criminal

Procedure, for a direction to the Magistrate

to dispose the case expeditiously contending

that the case has been pending since 2007 and

the offence was allegedly committed in 2004 and

petitioner has been co -operating but second

accused was absconding and in such

circumstances, a direction is to be issued to

dispose the case expeditiously.

2. A report was called for from Judicial

First Class Magistrate Court-III,

Thiruvananthapuram as to whether there was any

impediment for disposing the case. Judicial

Crl.M.C.3969/2010 2

First Class Magistrate sent a report, disclosing

that as per order dated 17.6.2010 by Chief Judicial

Magistrate, Thiruvananthapuram the case was

transferred to Judicial First Class Magistrate

Court V, Thiruvananthapuram (Special Court for Mark

list cases). The learned Public Prosecutor

submitted that case is now pending before that

court as C.C.81/2010.

3. Petition is allowed. As the case is

pending from 2007 Judicial First Class Magistrate

is directed to dispose C.C.81/2010 expeditiously.

If the presence of the second accused cannot be

procured, learned Magistrate to split up the case

as against the petitioner and dispose the same

expeditiously.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006