High Court Madras High Court

Ayeesha Siddiqha vs The State Rep. on 28 August, 2007

Madras High Court
Ayeesha Siddiqha vs The State Rep. on 28 August, 2007
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT


DATED : 28/08/2007


CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA


Crl.O.P.(MD).No.8869 of 2007


Ayeesha Siddiqha			... 	Petitioner


Vs


The State rep., by the
Inspector of Police,
S.P.Pattinam Police Station,
Ramanathapuram District.		... 	Respondent


Prayer


Petition filed under Section 482 of the Code of Criminal Procedure, to
direct the respondent to further investigate into the case in Crime No.89 of
2006 on the file of respondent police as per the order dated 07.08.2007 in
Cr.M.P.No.1488 of 2007 passed by the learned District Munsif-cum-Judicial
Magistrate, Thiruvadanai and to file a charge sheet in accordance with law
within the period that may be stipulated by this Hon'ble Court.


!For Petitioner  	...	Mr.R.Murugan


^For Respondent  	...	Mr.P.Rajendran
				Government Advocate (Crl.Side)


:ORDER

This Criminal Original Petition is focussed to direct the respondent to
further investigate into the case in Crime No.89 of 2006 on the file of
respondent police.

2. Heard the learned counsel appearing for the petitioner as well as the
learned Government Advocate (Criminal side) appearing for the State.
G.RAJASURIA, J
sj

3. At the hearing it transpired that already the learned District Munsif
cum Judicial Magistrate, Thiruvadanai, ordered further investigation in Crime
No.89 of 2006. The learned Government Advocate (Criminal side) would submit
that the police is in receipt of the order. Hence in these facts and
circumstances of the case the Police is directed to complete the further
investigation within a period of one month.

4. With the above direction, the petition is closed.

sj

To

1.The Inspector of Police,
S.P.Pattinam Police Station,
Ramanathapuram District.

2.The Public Prosecutor,
Madurai Bench of Madras High Court,
Madurai.