High Court Kerala High Court

V.Raveendran Nair vs State Of Kerala on 2 January, 2007

Kerala High Court
V.Raveendran Nair vs State Of Kerala on 2 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 4006 of 2006()


1. V.RAVEENDRAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.GOPAKUMARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :02/01/2007

 O R D E R


                                      R. BASANT, J.

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

                           CRL.M.C.NO. 4006 OF  2006

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

            Dated this the 2nd day of January, 2007


                                           ORDER

I have perused the report of the learned Chief Judicial

Magistrate.

2. The grievance of the petitioner is that the case

against him – C.C.No.153/82 in which all steps are complete is

continuing to be pending unnecessarily without

pronouncement of orders. The report of the learned

Magistrate shows that the matter stands posted for hearing

and no hearing is taking place ever since the present

incumbent took charge of the court on 9/3/06. The learned

Magistrate wants the matter to be heard afresh. According to

the learned Magistrate, the accused persons are not getting

ready for hearing. I am satisfied, in these circumstances, that

specific direction can be issued to the learned Magistrate to

dispose of the case as expeditiously as possible – at any rate,

within a period of three months from the date on which a copy

of this order is placed before the learned Magistrate.

3. The petitioner shall be released on bail on condition

CRL.M.C.NO. 4006 OF 2006 -: 2 :-

that he executes a fresh bond for Rs.25,000/- with two solvent

sureties each for the like sum to the satisfaction of the learned

Magistrate. The condition to deposit an amount of Rs.5,000/-

need not be insisted by the learned Magistrate. The personal

presence of the petitioner need not be insisted now as the matter

stands posted for arguments only. The learned Magistrate shall

report compliance to this Court.

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

the petitioner for production before the learned Magistrate.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge