IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9249 of 2006(A)
1. K.SUNDARAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE DISTRICT MEDICAL OFFICER,
4. THE STATION HOUSE OFFICER,
For Petitioner :SRI.P.S.SREEDHARAN PILLAI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
Dated :05/02/2008
O R D E R
R.BASANT, J.
----------------------
W.P.C.No.9249 of 2006
----------------------------------------
Dated this the 5th day of February 2008
J U D G M E N T
The grievance of the petitioner is that no proper and
effective investigation has been conducted into crime No.105/04
of Kozhikode Town police station. The investigating officer was
directed to file a statement. Statement has been filed by the
investigating officer. The statement reveals the steps taken in
the investigation of the crime so far. The accused has been
identified. His culpable involvement has been ascertained. The
investigating officer submits that the final report shall be filed
as soon as report of chemical analysis is received.
2. Having considered all the relevant inputs, I am
satisfied that no further or specific directions need be issued.
The investigating officer must take all necessary steps to get the
chemical analysis report and ensure that the final report is filed
as expeditiously as possible at any rate within a period of three
months from this date. If the final report is not filed, the
petitioner shall be at liberty to approach this court again.
3. This petition is accordingly dismissed with the above
observations.
(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