BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED : 28/08/2007 CORAM THE HONOURABLE MR.JUSTICE G.RAJASURIA Crl.O.P.(MD).No.8869 of 2007 Ayeesha Siddiqha ... Petitioner Vs The State rep., by the Inspector of Police, S.P.Pattinam Police Station, Ramanathapuram District. ... Respondent Prayer Petition filed under Section 482 of the Code of Criminal Procedure, to direct the respondent to further investigate into the case in Crime No.89 of 2006 on the file of respondent police as per the order dated 07.08.2007 in Cr.M.P.No.1488 of 2007 passed by the learned District Munsif-cum-Judicial Magistrate, Thiruvadanai and to file a charge sheet in accordance with law within the period that may be stipulated by this Hon'ble Court. !For Petitioner ... Mr.R.Murugan ^For Respondent ... Mr.P.Rajendran Government Advocate (Crl.Side) :ORDER
This Criminal Original Petition is focussed to direct the respondent to
further investigate into the case in Crime No.89 of 2006 on the file of
respondent police.
2. Heard the learned counsel appearing for the petitioner as well as the
learned Government Advocate (Criminal side) appearing for the State.
G.RAJASURIA, J
sj
3. At the hearing it transpired that already the learned District Munsif
cum Judicial Magistrate, Thiruvadanai, ordered further investigation in Crime
No.89 of 2006. The learned Government Advocate (Criminal side) would submit
that the police is in receipt of the order. Hence in these facts and
circumstances of the case the Police is directed to complete the further
investigation within a period of one month.
4. With the above direction, the petition is closed.
sj
To
1.The Inspector of Police,
S.P.Pattinam Police Station,
Ramanathapuram District.
2.The Public Prosecutor,
Madurai Bench of Madras High Court,
Madurai.