High Court Kerala High Court

E.V.Abdul Gafoor vs Director General Of Police on 10 April, 2007

Kerala High Court
E.V.Abdul Gafoor vs Director General Of Police on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7948 of 2007(U)


1. E.V.ABDUL GAFOOR, S/O.MOIDEENKUTTY
                      ...  Petitioner

                        Vs



1. DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. DISTRICT SUPERINTENDENT OF POLICE,

3. DY.SUPERINTENDENT OF POLICE,

4. SUB INSPECTOR OF POLICE, THIRURANGADI.

5. MUJIB REHMAN, S/O.ABUBAKER,

                For Petitioner  :SRI.T.V.GEORGE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :10/04/2007

 O R D E R



                              R. BASANT, J.

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

                    W.P.(C) NO. 7948 OF 2007-U

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

               Dated this the 10th day of April, 2007



                               JUDGMENT

The 4th respondent has filed a statement. The statement

shows that Crime Nos.83 & 84/07 in the nature of case and

counter case have been registered and investigation is in

progress in both crimes. A proper, efficient and expeditious

investigation shall be conducted, undertakes the learned

Government Pleader.

2. The learned counsel for the petitioner accepts and I

am satisfied that in the light of the statement filed by the 4th

respondent, no further directions are necessary in this writ

petition. Suffice it to say that it would be only appropriate for

the Investigating Officer to conduct a proper, efficient and

expeditious investigation and file final reports in both crimes

expeditiously.

3. This writ petition is, in these circumstances,

dismissed.

Sd/-



                                                  (R. BASANT, JUDGE)


Nan/

              //true copy//             P.S. To Judge


     -: 2 :-