High Court Kerala High Court

P.L.Jacob vs State Of Kerala on 23 January, 2009

Kerala High Court
P.L.Jacob vs State Of Kerala on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 119 of 2009()


1. P.L.JACOB, S/O.LONAPPAN, AGED 44
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. JAISON K.A, GOVERNMENT CONTRACTOR,

3. EBRAHIM KUTTY,

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :23/01/2009

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                   Crl.M.C. No. 119 of 2009
            -------------------------------------------------
         Dated this the 23rd day of January, 2009

                               ORDER

The grievance of the petitioner is that the enquiry

ordered by the learned Special Judge on his application –

Crl.M.P.No.1131/08 on 28/7/08 is not completed yet. He has

come to this Court seeking appropriate directions.

2. Notice was given to the learned Public Prosecutor.

The learned Public Prosecutor submits that the enquiry is in

progress. It is expected that within a period of two months the

enquiry shall be completed and the result reported to the

learned Special Judge.

3. I accept the submission of the learned Public

Prosecutor. I am, in these circumstances, satisfied that no

further directions are necessary in this Crl.M.C. now.

4. This Crl.M.C. is accordingly dismissed. I make it clear

Crl.M.C. No. 119 of 2009 -: 2 :-

that the dismissal of this Crl.M.C. will not in any way fetter the

right of the petitioner to challenge the conclusions of the

Investigating Officer if it be adverse to him at a later stage.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge