IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2061 of 2008(U)
1. ASHA LAWRENCE, D/O. M.M.LAWRENCE,
... Petitioner
Vs
1. DISTRICT POLICE COMPLAINT AUTHORITY,
... Respondent
2. DIRECTOR GENERAL OF POLICE, TRIVANDRUM.
3. DEPUTY INSPECTOR GENERAL OF POLICE,
4. SUPERINTENDENT OF POLICE, ALAPPUZHA.
5. MR. IVAN RATHINAM, S/O.RATHINAM PILLAI,
For Petitioner :SMT.PRABHA R.MENON
For Respondent :SRI.DINESH R.SHENOY
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/02/2008
O R D E R
ANTONY DOMINIC, J.
-------------------------------------------
W.P.(C).No.2061 of 2008
-------------------------------------------
Dated this the 7th day of February, 2008
JUDGMENT
The prayers sought for in this writ petition is to direct the
first respondent to dispose of Ext.P4 complaint. The second
prayer is to direct the respondents 2 to 4 to continue the enquiry
commenced on Exts.P1 and P3 and complete the same at the
earliest.
2. Today, the learned Government Pleader submits on
instructions from the second respondent that a complaint dated
8.8.2007 was received from the petitioner and that after getting
a report from Inspector General of Police, Ernakulam Range, the
matter has been forwarded to the Government of Kerala for
appropriate action. This submission is recorded. It is also
submitted that on receipt of Ext.P4 complaint, the first
respondent has already initiated action. This submission is also
recorded.
3. Now that action on Ext.P4 have been initiated by the
WPC 2061/2008
first respondent, I direct that the steps taken shall be completed
expeditiously.
The writ petition is closed.
ANTONY DOMINIC, JUDGE
csl