Kerala High Court
Baby Varghese vs Sujeetha Manohar on 20 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 26738 of 2004(G)
1. BABY VARGHESE, ODAMBADATH HOUSE,
... Petitioner
Vs
1. SUJEETHA MANOHAR, GOOD SHEPERED
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE SUPERINTENDENT OF POLICE,
For Petitioner :SMT.V.P.SEEMANDINI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/07/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.26738 of 2004
----------------------------------------------
Dated 20th July, 2007.
J U D G M E N T
The writ petition is filed mainly with the following
prayer :-
“To issue a writ of mandamus or other appropriate writ order or
direction directing the 3rd respondent to complete the
investigation in Crime No.212/CR/Tvm/2003, arrest the culprits
and bring them before the Court of law.”
There will be a direction to the third respondent to complete the
investigation, if not already completed, within a period of six
months from the date of production of a copy of the judgment.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J.
———————————————-
O.P. NO. OF 200
———————————————-
J U D G M E N T
Dated 20th July, 2007.