IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7948 of 2007(U)
1. E.V.ABDUL GAFOOR, S/O.MOIDEENKUTTY
... Petitioner
Vs
1. DIRECTOR GENERAL OF POLICE,
... Respondent
2. DISTRICT SUPERINTENDENT OF POLICE,
3. DY.SUPERINTENDENT OF POLICE,
4. SUB INSPECTOR OF POLICE, THIRURANGADI.
5. MUJIB REHMAN, S/O.ABUBAKER,
For Petitioner :SRI.T.V.GEORGE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
Dated :10/04/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
W.P.(C) NO. 7948 OF 2007-U
-------------------------------------------------
Dated this the 10th day of April, 2007
JUDGMENT
The 4th respondent has filed a statement. The statement
shows that Crime Nos.83 & 84/07 in the nature of case and
counter case have been registered and investigation is in
progress in both crimes. A proper, efficient and expeditious
investigation shall be conducted, undertakes the learned
Government Pleader.
2. The learned counsel for the petitioner accepts and I
am satisfied that in the light of the statement filed by the 4th
respondent, no further directions are necessary in this writ
petition. Suffice it to say that it would be only appropriate for
the Investigating Officer to conduct a proper, efficient and
expeditious investigation and file final reports in both crimes
expeditiously.
3. This writ petition is, in these circumstances,
dismissed.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy// P.S. To Judge
-: 2 :-