High Court Kerala High Court

E.Narayanankutty vs State Of Kerala on 23 March, 2009

Kerala High Court
E.Narayanankutty vs State Of Kerala on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5429 of 2009(Q)


1. E.NARAYANANKUTTY , S/O.KARUPPAN
                      ...  Petitioner

                        Vs



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

2. REGHUNANDAHAN, S/O.JANARDHANAN AGED 45

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :23/03/2009

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                  W.P.C. NO. 5429 OF 2009
              = = = = = = = = = = = = = = =
         Dated this the 23rd day of March, 2009.

                       J U D G M E N T

This writ petition is filed with a prayer to direct the

Judicial First Class Magistrate, Ottappalam to ensure that the

investigation in crime No.194/08 is properly and effectively

conducted within a time frame. In order to achieve the same

they have moved Ext.P3 application before the Court below.

The crime is registered in August, 2008 and even today I am

informed that even questioning is not done by the police. So

it is really necessary for the Court below to consider Ext.P3

application and pass appropriate orders. Therefore I dispose

of the writ petition whereby I direct the learned Judicial First

Class Magistrate, Ottappalam to consider and dispose of

Ext.P3 application within a period of one month from today.

The writ petition is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-