IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30919 of 2006(E)
1. DR.SANGEETHA, AGED 27 YEARS,
... Petitioner
Vs
1. COMMISSIONER OF POLICE,
... Respondent
2. SUPERINTENDENT OF POLICE,
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.A.X.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :05/12/2006
O R D E R
R.BASANT, J
----------------------
W.P.C.No.30919 of 2006
----------------------------------------
Dated this the 5th day of December 2006
O R D E R
No statement is filed by the respondent. The learned Public
Prosecutor, on instructions submits that the investigation is in
progress and the final report shall be filed at the earliest, at any rate,
within a period of three months from this date. The crime was
registered on 04/02/2006 and I am satisfied in these circumstances of
this case that the said request of the learned Public Prosecutor can be
accepted.
2. This writ petition is in these circumstances dismissed,
accepting the submission of the prosecutor on behalf of the
investigator that the investigation shall be completed within a period
of three months from this date.
(R.BASANT, JUDGE)
jsr
Crl.M.C.No. 2
Crl.M.C.No. 3
R.BASANT, J
C.R.R.P.No.
ORDER
21ST DAY OF JULY 2006