High Court Kerala High Court

Dhanesh. P.G. vs State Of Kerala on 12 March, 2007

Kerala High Court
Dhanesh. P.G. vs State Of Kerala on 12 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6484 of 2007(V)


1. DHANESH. P.G., S/O.LATE GANGADHARA RAO,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE COMMISSIONER OF POLICE,

4. THE ASSISTANT COMMISSIONER OF POLICE,

5. CHACKOCHAN JOSEPH, UTHUPURATHIL VEEDU,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :12/03/2007

 O R D E R


                               R. BASANT, J.

                -------------------------------------------------

                       W.P.(C) NO.6484  OF 2007-V

                -------------------------------------------------

                Dated this the 12th day of March, 2007


                                JUDGMENT

The learned Public Prosecutor submits that

investigation has made much headway. It is submitted that

the vehicle as also the offender have been identified. The

learned Public Prosecutor submits that the final report shall

be filed within a period of one month. I am, in these

circumstances, satisfied that no further directions are

necessary.

2. This writ petition is, in these circumstances,

dismissed with the observation that the Investigating Officer

shall file the final report before the court concerned within a

period of one month from this day under intimation to the

petitioner whose options available under law to challenge

such final report shall remain unfettered by the dismissal of

this writ petition.

Sd/-





                                                   (R. BASANT, JUDGE)


Nan/

        //true copy//             P.S. To Judge