High Court Kerala High Court

Jose Thomas vs State Of Kerala on 29 October, 2007

Kerala High Court
Jose Thomas vs State Of Kerala on 29 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12050 of 2007(H)


1. JOSE THOMAS, S/O.THOMAS,
                      ...  Petitioner

                        Vs



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

2. DIG OF POLICE, KERALA STATE,

3. SUPERINTENDENT OF POLICE,

4. SUB INSPECTOR OF POLICE,

5. RAJU, S/O.DAMODARAN,

6. OMAN, W/O.RAJU, DO. DO.

7. SOMARAJAN, S/O.MADHAVAN,

8. BIJU, S/O.VARGHESE,

                For Petitioner  :SRI.BINDU SREEKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :29/10/2007

 O R D E R
                           R.BASANT, J.
                        ----------------------
                      W.P.C.No.12050 of 2007
                    ----------------------------------------
             Dated this the 29th day of October 2007

                          J U D G M E N T

The grievance of the petitioner is that though further

investigation was ordered as per Ext.P4 by the learned

Magistrate, no proper steps for further investigation under

Section 173(8) Cr.P.C is being taken by the investigating officer.

The investigating officer was directed to file a statement. A

statement and further statement have been filed.

2. The learned counsel for the petitioner now submits

that in view of the further statement dated 10/9/2007 filed by the

investigating officer, the petitioner does not seek any further

directions in this writ petition. With leave to the petitioner to

approach this court again, if investigation is not completed

efficiently and expeditiously hereafter, this writ petition can now

be closed, submits the learned counsel for the petitioner.

3. This writ petition is accordingly dismissed as agreed.

(R.BASANT, JUDGE)
jsr

W.P.C.No. 2

R.BASANT, J.

———————-

W.P.C.No.12050 of 2007

—————————————-
Dated this the 23rd day of July 2007

O R D E R

There is controversy arise now as to whether the thumb

impression of the second accused, who even according to the

prosecution, has impersonated the father of the first accused and

executed the document had been taken by the police and

whether such thumb impression has been forwarded to the

expert for comparison. While the learned Public Prosecutor

asserts that the thumb impression of the second accused has

been taken, the learned counsel for the petitioner submitted that

such thumb impression has not been taken. The learned Public

Prosecutor is directed to take further instructions. A further

statement specifying whether the thumb impression of the

second accused has been taken and forwarded to the expert shall

be filed by the learned Public Prosecutor within a period of

fifteen days.

2. Call on 20/08/2007.

Hand over copy of this order to the learned Public

W.P.C.No. 3

Prosecutor.

(R.BASANT, JUDGE)
jsr

W.P.C.No. 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007