IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12365 of 2008(V)
1. J.PRABHAVATHIAMMA,
... Petitioner
Vs
1. THE STATE OF KERALA, REP. BY
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE SUPERINTENDENT OF POLICE,
4. THE DIRECTOR,
For Petitioner :SRI.SIRAJ KAROLY
For Respondent :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.
The Hon'ble MR. Justice R.BASANT
Dated :08/07/2008
O R D E R
R.BASANT, J
------------------------------------
W.P(C). No.12365 of 2008
-------------------------------------
Dated this the 8th day of July, 2008
JUDGMENT
This petition is filed by the petitioner, the mother of a
deceased person, to transfer the investigation of Crime No.703 of
2005 of Fort Police Station to the 4th respondent for investigation.
Connected Crime No.704 of 2005 has already been transferred for
investigation by the 4th respondent and the investigation is
already in progress. The learned counsel for the petitioner prays,
the learned Standing Counsel for the 4th respondent-C.B.I accepts
the said prayer and the learned Public Prosecutor for respondents
1 and 2 does not oppose the said prayer – that the investigation of
Crime No.703 of 2005 may also be transferred for investigation to
the 4th respondent.
2. I am satisfied that the said request can be accepted.
As all concerned are in agreement, it is not necessary to advert to
facts in any greater detail. I am satisfied that the investigation
into these two crimes are so integrally connected, that the prayer
deserves to be allowed.
3. In the result:
i) This Writ Petition is allowed;
W.P(C). No.12365 of 2008 2
ii) Crime No.703 of 2005 registered at the Fort Police
Station, Trivandrum is transferred for investigation to the 4th
respondent.
(R.BASANT, JUDGE)
rtr/-