IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6934 of 2009(Q)
1. SHYMA, AGED 18 YEARS,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
2. SUPERINTENDENT OF POLICE (RURAL)
3. THE DIRECTOR,
For Petitioner :SRI.K.RAVIKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :13/03/2009
O R D E R
M.N.KRISHNAN, J.
-------------------------------
W.P.(C).NO.6934 OF 2009 ()
-----------------------------------
Dated this the 13th day of March, 2009
J U D G M E N T
This petition is filed for a direction to the 1st respondent to
complete the investigation in Crime No.278/2007 of Vattappara
Police Station and to submit a final report before the Court. I
had perused the documents and if there is an element of truth it
will be shocking to the judicial conscience. What ever it may be,
since the matter is under investigation and I am told that the
investigation is almost over, I direct the 1st respondent to
complete the final investigation and file a report, at any rate,
within a period of two months from today. If there are
unavoidable reasons, let it be brought to the notice of the Court
at that stage. With the above direction, this writ petition is
disposed of.
M.N.KRISHNAN
JUDGE
prp
J.B.KOSHY & THOMAS P. JOSEPH, JJ.
——————————————————–
M.F.A.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
6th November, 2008