High Court Kerala High Court

Sujath Kumar @ Remanan vs State Of Kerala on 4 September, 2007

Kerala High Court
Sujath Kumar @ Remanan vs State Of Kerala on 4 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24761 of 2007(W)


1. SUJATH KUMAR @ REMANAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,(THE CIRCLE INSPECTOR
                       ...       Respondent

2. THE SECRETARY TO HOME,

                For Petitioner  :SRI.P.F.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/09/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                      W.P.C.No.24761 of 2007
                    ----------------------------------------
            Dated this the 4th day of September 2007

                          J U D G M E N T

The petitioner is the fourth accused in a prosecution for

offences punishable inter alia under Section 302 I.P.C. The

petitioner was not available for trial. The co-accused stood trial.

One of them was found guilty, convicted and sentenced. The

other two were found not guilty and acquitted. The petitioner

later surrendered before the learned Magistrate. The case

against him has later been committed. The files have been

received by the learned Sessions Judge on 23/8/2007. The

case has been taken on file as S.C.No.312/2007. The same has

been made over to the Additional Sessions Court, Pathanamthitta

. The matter is pending on the file of that court. It is at this

stage that the petitioner has come to this court. He prays that

there may be a direction for expeditious disposal of the case.

2. Report of the learned Sessions Judge was called for.

The learned Sessions Judge, in his report dated 24/8/2007

submits that six months further time may be required for the

trial and disposal of the case.

W.P.C.No.24761/07 2

3. To me, the stand taken by the learned Sessions Judge

appears to be absolutely justified. It was the petitioner who was

not available for trial and that obliged the court to split up the

case against him. The submission of the learned Sessions Judge

that six months further time will be required, does appear to me

to be absolutely justified, the file on committal having reached

the learned Sessions Judge only on 23/8/2007.

4. I do, in these circumstances, accept the submission of

the learned Sessions Judge that six months time will be required

from 24/8/2007 to dispose of the sessions case against the

petitioner now pending as S.C.No.312/2007 before the

Additional Sessions Court, Pathanamthitta. Every endeavour

must be made by the said court to dispose of the case as

expeditiously as possible – at any rate, within a period of six

months from this date. No further observations/directions

appear to be necessary.

5. This writ petition is in these circumstances dismissed.




                                              (R.BASANT, JUDGE)
jsr

            // True Copy//       PA to Judge

W.P.C.No.24761/07    3

W.P.C.No.24761/07    4

       R.BASANT, J.




         CRL.M.CNo.




            ORDER




21ST DAY OF MAY2007