IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl MC No. 264 of 2007()
1. FR. SAJI MATHEW, THANNIMMOOTIL,
... Petitioner
Vs
1. CONTONMENT ASSISTANT POLICE
... Respondent
2. SUB INSPECTOR OF POLICE,
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :27/02/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
CRL.M.C.NO. 264 OF 2007
-------------------------------------------------
Dated this the 27th day of February, 2007
ORDER
The learned Public Prosecutor submits, and a
statement to that effect has already been filed by the 2nd
respondent – that Crime No.107/07 of the Peroorkada Police
Station has been registered on 19/2/2007. The learned
counsel for the petitioner submits that no further relief need
be granted at this stage. The learned counsel for the
petitioner submits that this course is being adopted in the
hope that appropriate, efficient and efficacious investigation
shall be conducted by the Investigating Officer. If it is not
so done, the petitioner’s option to approach this Court shall
remain unfettered.
2. In the result, this Crl.M.C. is dismissed as prayed for
with the above observations.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy// P.S. To Judge