High Court Kerala High Court

Abdul Rahuman Nazarudeen vs State Of Kerala on 14 October, 2008

Kerala High Court
Abdul Rahuman Nazarudeen vs State Of Kerala on 14 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27919 of 2008(W)


1. ABDUL RAHUMAN NAZARUDEEN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE HOME
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE,

3. SUPERINTENDENT OF POLICE, CRIME BRANCH,

4. SUB INSPECTOR OF POLICE, MATHILAKOM

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :14/10/2008

 O R D E R
                               R. BASANT, J.
                  -----------------------------------------------
                      W.P.(C) No. 27919 OF 2008
                                      and
                      Crl.M.C. No. 3589 OF 2008
                  -----------------------------------------------
               Dated this the 14th day of October, 2008

                                 JUDGMENT

Crl.M.C No.3589/08 is filed by accused No.1 in Crime

No.597/08 of Mathilakam Police Station to quash the said crime

registered at the Mathilakam Police Station. W.P(C) No.27919/08

is filed by the complainant/informant in the said crime, complaining

about the inadequate investigation conducted in that crime. The

learned Prosecutor after taking instructions submits that both

these petitions are now unnecessary and infructuous in as much

as the investigation in Crime No.597/08 of Mathilakam Police

Station has already been completed and a negative final report

has already been filed. It is in these circumstances prayed that

both these petitions may now be dismissed.

2. I find that the said stand of the Prosecutor is absolutely

justified. Crl.MC No.3589/08 has now become totally unnecessary

as the investigation in the crime is closed with a negative final

report. So far as WP(C):27919/08 is concerned, the same can

also be dismissed reserving the rights of the petitioner to raise his

objections against the negative final report that has already been

WP(C) 27919/08
AND Crl.M.C: 3589 OF 2008
-:2:-

filed before the Magistrate.

3. In the result, Crl.M.C 3589/08 and WP(C) 27919/08 are

both dismissed with the above observations.

R. BASANT, JUDGE
ttb

WP(C) 27919/08
AND Crl.M.C: 3589 OF 2008
-:3:-

WP(C) 27919/08
AND Crl.M.C: 3589 OF 2008
-:4:-