IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 19187 of 2007(H)
1. JAMES, SON OF AUGUSTHY,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. SANTHOSH, SON OF APPACHAN,
3. SAJI, SON OF APPACHAN, DO.
4. ULLAS, SON OF APPACHAN, DO.
5. JOICE, MATTATHUKUNNEL HOUSE,
For Petitioner :SRI.V.G.ARUN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
Dated :30/07/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
W.P.(C). No.19187 Of 2007
= = = = = = = = = = = = = =
Dated this the 30th day of July, 2007
JUDGMENT
The short grievance of the petitioner is that no proper
investigation is being conducted into the crime No.127/07 by the 1st
respondent- Investigating Officer. That crime was registered on the
basis of a private complaint filed before the learned Magistrate and
referred to the Police by the learned Magistrate under Sec.156(3)
Cr.P.C.
2. The petitioner has come before this Court with a prayer to
issue appropriate directions regarding the proper conduct of the
investigation. Notice was given to the learned Public Prosecutor. After
taking instructions, the learned Public Prosecutor submits and a report
to that effect has been filed by the 1st respondent- Investigating
Officer, that a proper investigation has already been conducted and
negative final report has been filed before the learned Magistrate. It is
for the petitioner, if he is aggrieved by the said final report, to raise
his objections, it is submitted.
3. The learned counsel for the petitioner after being apprised all
the events that have taken place in the crime registered at the
W.P.(C)No.19187 of 2007 2
instance of the petitioner, submits that the petitioners shall do the
needful to challenge the final report and no further directions are now
necessary.
4. This writ petition is accordingly dismissed. The dismissal of
this writ petition does not in any way fetter the right of the petitioner
to challenge the negative final report by initiating appropriate
proceedings before the learned Magistrate
(R.BASANT, JUDGE)
sj