High Court Kerala High Court

Father Joy Kadukumakkel vs State Of Kerala on 24 June, 2009

Kerala High Court
Father Joy Kadukumakkel vs State Of Kerala on 24 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30456 of 2004(A)


1. FATHER JOY KADUKUMAKKEL,
                      ...  Petitioner
2. FATHER K.J.THOMAS, S/O. YOHANNAN,
3. FATHER JOHN V.JOHN, S/O. JOHN,
4. FATHER MATHEW ABRAHAM,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE,

3. DEPUTY SUPERINTENDENT OF POLICE,

4. CIRCLE INSPECTOR OF POLICE, PIRAVOM.

5. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.T.KRISHNAN UNNI (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :24/06/2009

 O R D E R
                     C.K.ABDUL REHIM, J.
                    ------------------------------
                  W.P.(C)No. 30456 OF 2004
                    ------------------------------
             Dated this the 24th day of June, 2009

                        J U D G M E N T

———————-

1. The prayer in the writ petition is for a direction to

transfer the investigation of Crime No.141/2004 of

Koothattukulam Police station to the Crime Branch. Learned

Government Pleader, on instructions submitted that the

investigation of the said crime stands already completed. The

accused were already apprehended and charge sheeted. The

case is now pending trial before the Judicial First Class

Magistrate Court, Muvattupuzha as C.C.No.812/2006.

2. The above submission is recorded and the writ

petition is accordingly disposed of as infructuous.

C.K.ABDUL REHIM, JUDGE.

okb