IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21139 of 2007(N)
1. ANURAJ,B.,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.C.K.PRASAD
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
Dated :07/08/2007
O R D E R
R.BASANT, J.
----------------------
W.P.C.No.21139 of 2007
----------------------------------------
Dated this the 7th day of August 2007
J U D G M E N T
The grievance of the petitioner is that no proper
investigation has been conducted into crime No.321/07 of Kollam
East Police station registered at the instance of the petitioner
inter alia for the offence punishable under Section 420 I.P.C.
Notice was given to the learned Public Prosecutor. The
investigating officer has filed a statement also. It is reported to
this court that investigation is completed and a negative final
report has been prepared. It shall be filed after getting the
approval of the Deputy Superintendent of Police, Kollam, it is
submitted. The learned counsel for the petitioner submits that in
these circumstances he has resorted to the remedy available to
him under law of raising objections before the learned
Magistrate against the final report or filing a private complaint.
No further directions are necessary in this writ petition.
2. This writ petition is accordingly dismissed as agreed.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
W.P.C.No. 2
W.P.C.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007