IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5429 of 2009(Q)
1. E.NARAYANANKUTTY , S/O.KARUPPAN
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. REGHUNANDAHAN, S/O.JANARDHANAN AGED 45
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :23/03/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
W.P.C. NO. 5429 OF 2009
= = = = = = = = = = = = = = =
Dated this the 23rd day of March, 2009.
J U D G M E N T
This writ petition is filed with a prayer to direct the
Judicial First Class Magistrate, Ottappalam to ensure that the
investigation in crime No.194/08 is properly and effectively
conducted within a time frame. In order to achieve the same
they have moved Ext.P3 application before the Court below.
The crime is registered in August, 2008 and even today I am
informed that even questioning is not done by the police. So
it is really necessary for the Court below to consider Ext.P3
application and pass appropriate orders. Therefore I dispose
of the writ petition whereby I direct the learned Judicial First
Class Magistrate, Ottappalam to consider and dispose of
Ext.P3 application within a period of one month from today.
The writ petition is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-