IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 4262 of 2001(G)
1. V.KRISHNA PILLAI
... Petitioner
Vs
1. UNION OF INDIA
... Respondent
For Petitioner :SRI.V.CHITAMBARESH
For Respondent :SRI.K.P.SATHEESAN, SC FOR CBI
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/01/2007
O R D E R
S. SIRI JAGAN, J.
````````````````````````````````````````````````````
O.P. No. 4262 OF 2001 G
````````````````````````````````````````````````````
Dated this the 2nd day of January, 2007
J U D G M E N T
Petitioner’s daughter, who was married to one Ajith Kumar, died at
Sarsawa, Sharanpur. Obviously the case is one of suicide. The petitioner
alleges that this is a dowry death. He cites the undue haste shown by the
husband in cremating the dead body of petitioner’s daughter as a reason for
his suspicion. The petitioner submits that since the marriage between his
daughter and Ajith Kumar was only 5 years old, the case was one for an
investigation for unnatural death. The petitioner, therefore, seeks a direction
to the 2nd respondent to conduct an investigation into the unnatural death of
the daughter of the petitioner. However, for the present, the petitioner would
be satisfied with a direction to the 1st respondent to consider and dispose of
Exts.P2 and P3, as expeditiously as possible.
2. I have heard the learned counsel for the petitioner as also the
learned Assistant Solicitor General.
In the facts and circumstances of the case, there would be a direction
to the 1st respondent to consider and pass appropriate orders on Exts.P2 and
P3, as expeditiously as possible, at any rate, within three months from the
date of receipt of a copy of this judgment. The petitioner shall forward a
certified copy of the judgment along with copies of Exts.P2 and P3 to the 1st
respondent for due compliance.
(S. SIRI JAGAN, JUDGE)
aks
S. SIRI JAGAN , J.
OP No.4262/01 G
J U D G M E N T
2nd January, 2007