Kerala High Court
Gouri Kumar vs State Of Kerala on 28 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29940 of 2010(Q)
1. GOURI KUMAR, AGED 63, S/O.KUMARAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR GENERAL OF POLICE,
3. SUPERINTENDENT OF POLICE,
4. SUB INSPECTOR OF POLICE,
5. RAMANUNNI, S/O.KUMARAN NAIR,
6. K.T.MANJULA, W/O.RAMANUNNI, DO. DO.
For Petitioner :SRI.V.K.BALACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :28/10/2010
O R D E R
M.SASIDHARAN NAMBIAR, J.
-------------------------
W.P (C) No.29940 of 2010
--------------------------
Dated this the 28th October, 2010
J U D G M E N T
Petition is filed under Article 226 of Constitution of
India for a writ or direction to entrust the investigation of
Crime No.122/2010 of Cherpullasery Police Station to
some other investigation wing of the police or in the
alternative to an officer not below the rank of Deputy
Superintendent of Police.
2. Learned Government Pleader, on instructions,
submitted that after completing the investigation, final
report was submitted on 26.3.2010 before Judicial First
Class Magistrate, Ottappalam and final report has been
submitted before the learned Magistrate. In such
circumstances, with liberty to file a protest complaint,
petition is disposed.
M.SASIDHARAN NAMBIAR
JUDGE
ma