IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30456 of 2004(A)
1. FATHER JOY KADUKUMAKKEL,
... Petitioner
2. FATHER K.J.THOMAS, S/O. YOHANNAN,
3. FATHER JOHN V.JOHN, S/O. JOHN,
4. FATHER MATHEW ABRAHAM,
Vs
1. STATE OF KERALA,
... Respondent
2. DIRECTOR GENERAL OF POLICE,
3. DEPUTY SUPERINTENDENT OF POLICE,
4. CIRCLE INSPECTOR OF POLICE, PIRAVOM.
5. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.T.KRISHNAN UNNI (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :24/06/2009
O R D E R
C.K.ABDUL REHIM, J.
------------------------------
W.P.(C)No. 30456 OF 2004
------------------------------
Dated this the 24th day of June, 2009
J U D G M E N T
———————-
1. The prayer in the writ petition is for a direction to
transfer the investigation of Crime No.141/2004 of
Koothattukulam Police station to the Crime Branch. Learned
Government Pleader, on instructions submitted that the
investigation of the said crime stands already completed. The
accused were already apprehended and charge sheeted. The
case is now pending trial before the Judicial First Class
Magistrate Court, Muvattupuzha as C.C.No.812/2006.
2. The above submission is recorded and the writ
petition is accordingly disposed of as infructuous.
C.K.ABDUL REHIM, JUDGE.
okb