IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2050 of 2008(R)
1. ARUN RAJ, S/O. RAJAN PILLAI,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.G.BHAGAVAT SINGH
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/01/2008
O R D E R
V. RAMKUMAR , J.
==========================
W.P.(C). No. 2050 of 2008
==========================
Dated this the 17th day of January, 2008.
JUDGMENT
The grievance of the petitioner is that pursuant to Ext.P2
FIR in Crime No. 943 of 2007 of Pathanamthitta Police Station
registered by the police at the instance of the petitioner, no
investigation worth the name is conducted by the 2nd respondent,
the Superintendent of Police in spite of Ext.P3 application filed by
the petitioner before the 2nd respondent. This writ petition is
disposed of directing the 2nd respondent to ensure that a fair and
impartial investigation into crime No. 943 of 2007 of
Pathanamthitta Police Station is conducted and a final report is
filed at the earliest.
V. RAMKUMAR, JUDGE.
rv