IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl Rev Pet No. 3064 of 2007()
1. THE STATE OF KERALA,REP.BY C.I.OF POLICE
... Petitioner
Vs
1. G.M.IDIKKULA AND 14 OTHERS
... Respondent
For Petitioner :SUO MOTU
For Respondent :.
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/10/2007
O R D E R
V. RAMKUMAR , J
==========================
CRL. R.P. NO. 3064 OF 2007
==========================
Dated this the 3rd day of October, 2007.
ORDER
This suo motu revision was initiated by this Court in the
fond hope that the 15 members of of the Pathanamthitta Bar
who were facing trial in C.C. No. 1079/2006 before the Chief
Judicial Magistrate Court, Pathanamthitta would rise to the
occasion and would whole-heartedly support the proposal to
square up all the issues so that there was a happy finale to all the
cases stemming from the unfortunate incident that took place on
29.01.2006. If such culmination could be reached then it was
thought that C.C. No. 1079/2006 could be terminated by this
Court without any bad blood between the disputing parties. But,
I am constrained to observe that there was no favourable gesture
from the Pathanamthitta Bar. Consequentially this case will have
to be delinked from the batch of cases posted for the purpose of
exploring the chances of an amicable settlement. It was
represented before me on behalf of the Secretary of Bar
Association that even though the Pathanamthitta Bar is not
against the disputing parties withdrawing their contentions and
CRL. R.P. NO. 3064/2007 : 2:
settling the dispute, they would like to continue C.C. No.
1079/2006 and see that the case reaches a logical conclusion.
Such being attitude of the local Bar, I see no justification in
keeping this revision pending. Crl.R.P. No. 3064/2007 is
accordingly dropped leaving it to the trial court to proceed with
the trial. Communicate a copy of this order to the court below.
V. RAMKUMAR, JUDGE.
rv
CRL. R.P. NO. 3064/2007 : 3: