IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 507 of 2008(I)
1. K.MOHANAN, AGED 55 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DEPUTY SUPERINTENDENT OF POLICE,
For Petitioner :SRI.SUMAN CHAKRAVARTHY
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/01/2008
O R D E R
V. RAMKUMAR , J.
==========================
W.P.(C). No. 507 of 2008
==========================
Dated this the 4th day of January, 2008.
JUDGMENT
The petitioner, who is the sole accused in crime No. 11/1996 of
VACB, Kollam for offences under Section 13(1)(d) and punishable
under Section 13(2) of the Prevention of Corruption Act r/w Section
120 B of IPC, seeks a direction directing the Deputy Superintendent of
Police, Vigilance Department, Pathanamthitta to reconsider the
allegations against the petitioner and decide whether to place the
petitioner on trial or not by filing an appropriate report pursuant to
Ext.P1 FIR.
2. Shri. P.N. Sukumaran, the learned Government Pleader in
charge of the case submitted that the delay in filing the final report is
due to pendency of the application seeking prosecution sanction in
respect of two of the accused persons who are public servants and that
as soon as the sanction is obtained the final report will be filed without
any further delay.
This writ petition is disposed of directing the 2nd respondent to
expedite the filing of the final report after evaluating the evidence
collected during investigation.
V. RAMKUMAR, JUDGE.
rv