IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6484 of 2007(V)
1. DHANESH. P.G., S/O.LATE GANGADHARA RAO,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE COMMISSIONER OF POLICE,
4. THE ASSISTANT COMMISSIONER OF POLICE,
5. CHACKOCHAN JOSEPH, UTHUPURATHIL VEEDU,
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :12/03/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
W.P.(C) NO.6484 OF 2007-V
-------------------------------------------------
Dated this the 12th day of March, 2007
JUDGMENT
The learned Public Prosecutor submits that
investigation has made much headway. It is submitted that
the vehicle as also the offender have been identified. The
learned Public Prosecutor submits that the final report shall
be filed within a period of one month. I am, in these
circumstances, satisfied that no further directions are
necessary.
2. This writ petition is, in these circumstances,
dismissed with the observation that the Investigating Officer
shall file the final report before the court concerned within a
period of one month from this day under intimation to the
petitioner whose options available under law to challenge
such final report shall remain unfettered by the dismissal of
this writ petition.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy// P.S. To Judge