High Court Kerala High Court

M.V.Radhakrishnan vs The Director General Of Police on 28 May, 2007

Kerala High Court
M.V.Radhakrishnan vs The Director General Of Police on 28 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5645 of 2007(V)


1. M.V.RADHAKRISHNAN, AGED 53 YEARS,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. SUPERINTENDENT OF POLICE,

3. DEPUTY SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :28/05/2007

 O R D E R
                               R.BASANT, J.

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

                           W.P.C.No.5645 of 2007

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

                   Dated this the 28th day of May 2007




                                  JUDGMENT

The learned Public Prosecutor submits that crime

No.188/07 of Valappad police station has now been registered

and the investigation is in progress. Earlier complaints were

enquired into and no action was found necessary. Be that as it

may, it is now evident that the needful is being done by the

police on the grievance raised by the petitioner. No further

directions appear to be necessary. I have no reason to assume

that the police shall not conduct a proper investigation into the

crime referred above.

2. This writ petition is, in these circumstances,

dismissed.






                                                           (R.BASANT, JUDGE)

jsr


                           // True Copy//          PA to Judge


Crl.M.C.No.    2


Crl.M.C.No.    3


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007