High Court Kerala High Court

Anuraj vs State Of Kerala on 7 August, 2007

Kerala High Court
Anuraj vs State Of Kerala on 7 August, 2007
       

  

  

 
 
  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