High Court Madras High Court

Dukkai Muthu vs The State Rep. By The on 3 August, 2007

Madras High Court
Dukkai Muthu vs The State Rep. By The on 3 August, 2007
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT


DATED: 03/08/2007


CORAM:
THE HONOURABLE MR.JUSTICE G.RAJASURIA


Crl.O.P.(MD).No.7760 of 2007


Dukkai Muthu			... 	Petitioner


Vs.


1.The State rep. by the
  Inspector of Police,
  Panavadalichatiram,
  Police Station Tirunelveli District,
  Crime No.102/2007	

2.State rep. by
  Superintendent of Police,
  Tirunelveli District.		... 	Respondents



Prayer


Petition filed under Section 482 of the Code of Criminal Procedure, to
direct the respondents to conclude investigation in connection with Crime
No.102/2007 on the file of the Panavadalichatiram Police Station, Tirunelveli
District.

  		
!For Petitioner  	...	Mr.S.Palanivelayutham


^For Respondent   	...	Mr.P.Rajendiran
				Govt. Advocate (Crl.Side)


:ORDER

This petition has been filed to direct the respondents to conclude
investigation in connection with Crime No.102/2007 on the file at the
Panavadalichatiram Police Station, Tirunelveli District.

2.Heard both sides.

3. The learned Government Advocate(Criminal side) would submit that the
First Information Report itself was registered only on 06.06.2007.

4. In the facts and circumstances of the case, the following direction is
issued:

The respondent police is directed to complete the investigation in
Cr.No.102 of 2007 on the file of the respondent police and file final report
within two months from this date.

5. With the above direction, this petition is closed.

vri

To

1.The Inspector of Police,
Panavadalichatiram,
Police Station Tirunelveli District,
Crime No.102/2007

2. The Additional Public Prosecutor,
Madurai Bench of the Madras High Court,
Madurai.