High Court Kerala High Court

Fr. Saji Mathew vs Contonment Assistant Police on 27 February, 2007

Kerala High Court
Fr. Saji Mathew vs Contonment Assistant Police on 27 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl MC No. 264 of 2007()


1. FR. SAJI MATHEW, THANNIMMOOTIL,
                      ...  Petitioner

                        Vs



1. CONTONMENT ASSISTANT POLICE
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :27/02/2007

 O R D E R


                              R. BASANT, J.

               -------------------------------------------------

                        CRL.M.C.NO. 264 OF 2007

               -------------------------------------------------

            Dated this the 27th day of February, 2007


                                  ORDER

The learned Public Prosecutor submits, and a

statement to that effect has already been filed by the 2nd

respondent – that Crime No.107/07 of the Peroorkada Police

Station has been registered on 19/2/2007. The learned

counsel for the petitioner submits that no further relief need

be granted at this stage. The learned counsel for the

petitioner submits that this course is being adopted in the

hope that appropriate, efficient and efficacious investigation

shall be conducted by the Investigating Officer. If it is not

so done, the petitioner’s option to approach this Court shall

remain unfettered.

2. In the result, this Crl.M.C. is dismissed as prayed for

with the above observations.

Sd/-



                                                  (R. BASANT, JUDGE)


Nan/

               //true copy//            P.S. To Judge