IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3302 of 2007(R)
1. K.B. ANILKUMAR, AGED 30 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR, VIGILANCE AND
3. THE INSPECTOR GENERAL OF POLICE,
4. THE DEPUTY SUPERINTENDENT OF POLICE,
For Petitioner :SRI.P.K.SAJEEV
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
Dated :22/06/2007
O R D E R
R.BASANT, J
------------------------------------
W.P(C).No.3302 of 2007
-------------------------------------
Dated this the 22nd day of June, 2007
JUDGMENT
The petitioner has come to this Court complaining about the
inaction on the part of the respondents, to whom he had submitted
Ext.P1 complaint.
2. The learned Government Pleader submits and a statement
to that effect has been filed by the 2nd respondent to apprise the Court
of the fact that on the complaint filed by the petitioner, a proper
enquiry has been conducted and completed. After scrutiny, direction
has been issued to register a crime and accordingly a vigilance case
has been registered as VC 04/2007/TSR. The same is now under
investigation, submits the learned Government Pleader and reports
the 2nd respondent.
3. In the light of these developments, the learned counsel for
the petitioner does not pray for any further relief. He only submits
that it may be ensured that the investigation in the said vigilance case
is conducted and completed efficiently and expeditiously by the
respondents. Needles to say that such an investigation will have to be
conducted by the respondents. In the circumstances of the case, I am
not satisfied that any time bound direction need be issued. I need
W.P(C).No.3302 of 2007 2
only say that I expect the Investigating Officer to conduct and
complete the investigation efficiently and expeditiously.
4. The Writ Petition is dismissed with the above observations.
(R.BASANT, JUDGE)
rtr/-