IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35269 of 2010(G)
1. DR.ARUN KUMAR,
... Petitioner
Vs
1. COMMISSIONER OF POLICE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.PIRAPPANCODE V.S.SUDHIR
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :20/12/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
W.P.(C)No.35269 of 2010 G
--------------------------
JUDGMENT
This petition is filed under Article 226 of
Constitution of India for a writ of mandamus
directing respondents 2 and 3 to complete the
investigation in Crime No.677/2009 of Museum Police
Station, Thiruvananthapuram and file final report
within a time limit contending that even though
case was registered in 2009, investigation is not
completed.
2. Learned Government Pleader, on instructions,
submitted that investigation would be completed
expeditiously and a final report will be filed
within six months.
Petition is disposed directing third respondent
to complete the investigation in Crime No.677/2009
of Museum Police Station, Thiruvananthapuram and
submit the final report within six months.
20th December, 2010 (M.Sasidharan Nambiar, Judge)
tkv