IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 832 of 2009(Y)
1. SUSHEELA, W/O.ANILKUMAR
... Petitioner
2. MAYADEVI PILLAI, JAWAHAR NOVODAYA
Vs
1. STATE OF KERALA, REP. BY THE PUBLIC
... Respondent
2. RANJAN, MANGALATH HOUSE
3. KRISHNA PILLAI, MALATH HOUSE,
4. RADHAKRISHNAN NAIR, NEDUMPALLIL HOUSE
5. VELU SWAMI, PUTHEN VEEDU,
6. THOMAS DANIEL,
7. JYOTHIPRASAD,
8. JIJU KUMAR, PULIKUHIMATHIL , AZHOOR,
9. S.I.OF POLICE, KONNI POLICE STATION
For Petitioner :SRI.C.S.MANILAL
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :16/01/2009
O R D E R
R.BASANT, J.
----------------------
W.P.C.No.832 of 2009
----------------------------------------
Dated this the 16th day of January 2009
J U D G M E N T
The 1st petitioner is the informant/ de facto complainant in crime
No.608/08 of Konni police station. The short grievance raised by her and
her sister, the 2nd petitioner in this writ petition, is that the police are not
expeditiously completing the investigation in crime No.608/08. It is
prayed that directions may be issued for expeditious disposal of the said
crime.
2. Notice was given to the learned Public Prosecutor. The
learned Public Prosecutor, after taking instructions, submits that
emergent steps are being taken to complete the investigation. In
connection with the bail application of one of the accused, the case diary
had to be left to the office of the Government Pleader of the High Court.
Within a period of three months from now, the investigating officer
expects to complete the investigation and file the final report, it is
submitted.
3. I accept the said submission of the learned Public Prosecutor
and I am satisfied that no further specific directions are necessary in this
writ petition regarding the submission of the learned Public Prosecutor.
4. With the observation that compliance must be reported to this
court, this petition is dismissed.
(R.BASANT, JUDGE)
jsr
W.P.C.No.832/09 2
W.P.C.No.832/09 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007