High Court Kerala High Court

P.J.Francis vs State Of Kerala Represented By Its on 9 January, 2008

Kerala High Court
P.J.Francis vs State Of Kerala Represented By Its on 9 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36987 of 2007(C)


1. P.J.FRANCIS,PATTAMTHANATHU HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,ALAPPUZHA.

3. THE SUB INSPECTOR OF POLICE,EDATHWA.

4. P.S.THOMAS,PARAPPALLY HOUSE,KOYIL

5. KUNJUMON,S/O.P.S.THOMAS,PARAPPALLY

                For Petitioner  :SRI.ANIL SIVARAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/01/2008

 O R D E R
                        V. RAMKUMAR , J.
            ==========================
                W.P.(C). No. 36987 of 2007
            ==========================
             Dated this the 9th day of January, 2008.

                           JUDGMENT

The grievance of the petitioner in this writ petition filed

under Article 226 of the Constitution of India is that further

investigation is not being conducted by the 3rd respondent, Sub

Inspector of Police, Edathwa notwithstanding the direction issued

by the 2nd respondent, Superintendent of Police, Alappuzha to

conduct further investigation in the case on the basis of Ext.P3

representation made by the petitioner herein.

The learned Government Pleader on instructions submits

that as per order dated 03.01.2008 the 2nd respondent has

entrusted further investigation with the Circle Inspector of Police,

Mannar and that the Circle Inspector of Police will be conducting

further investigation in accordance with law. Recording the

above submission made by the Government Pleader, this writ

petition is closed. It is needless to mention that JFCM,

Ambalapuzha will await the supplementary final report before

proceeding further in C.C. No. 649/2006.

V. RAMKUMAR, JUDGE.

rv