High Court Kerala High Court

Sourabh Raj vs State Of Kerala on 25 January, 2007

Kerala High Court
Sourabh Raj vs State Of Kerala on 25 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 210 of 2007()


1. SOURABH RAJ, AGED 23,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.D.JOHNY

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :25/01/2007

 O R D E R
                                     R.BASANT, J

                           ------------------------------------

                             Crl.M.C.No.210 of 2007

                          -------------------------------------

                   Dated this the  25th day of January, 2007


                                         ORDER

The grievance of the petitioner is that the prosecution under

Section 279 and 304 A I.P.C initiated against him pending before the

J.F.M.C-I, Ernakulam is not being disposed of. The alleged incident

took place on 22.03.2005. On 30.12.05, the accused appeared and

plea was recorded. Though on 12.01.2006 summons was ordered to

Cws 1 to 7, trial has not commenced yet. He is a student of B.Tech.

course in the Cochin University at Kottayam Study Centre. His course

is unlikely to be completed by April, 2007. If the case against the

petitioner is not disposed of by April, 2007, that would cause him

great prejudice and hardship. In these circumstances, it is prayed

that there may be a specific direction for early disposal of the case

against the petitioner.

2. The request of the petitioner appears to be justified. An

accused is certainly entitled for an expeditious disposal of the case

against him. Right to speedy trial is certainly an incident of Human

Rights. But has the petitioner made such an application before the

learned Magistrate ? Admittedly he has not. Why has he come to this

Court without and before making a request before the learned

Magistrate ? I find no satisfactory answer forthcoming. It is certainly

Crl.M.C.No.210 of 2007 2

for the petitioner to bring to the notice of the learned Magistrate the

need for an expeditious disposal of his case by taking it up out of turn.

In fact, the order dated 12.01.2006, according to the petitioner, is

that summons be issued to the witnesses. Therefore it would appear

that the turn for trial has already come.

3. It is for the petitioner certainly to move the learned

Magistrate for an expeditious trial. In the facts and circumstances of

the case, I find no reasons why the learned Magistrate should not

accept the said request. The petitioner must move the learned

Magistrate at the first instance. If the learned Magistrate does not

choose to conduct an expeditious trial, then only the petitioner can

move this Court.

4. This Crl.M.C is, in these circumstances, dismissed, but

with the above specific observations.

5. Hand over a copy of this order to the learned counsel for

the petitioner for production before the learned Magistrate.

(R.BASANT, JUDGE)

rtr/

Crl.M.C.No.210 of 2007 3