High Court Kerala High Court

Janeesh P.S. vs State Of Kerala on 20 February, 2009

Kerala High Court
Janeesh P.S. vs State Of Kerala on 20 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 4557 of 2008()


1. JANEESH P.S., AGED 27YEARS,
                      ...  Petitioner
2. MOHANAN, AGED 53 YEARS,
3. ANANDAN, AGED 48 YEARS,
4. RAVEENDRAN, AGED 50 YEARS,
5. BINU, AGED 38 YEARS,
6. RAMAKRISHNAN, AGED 58 YEARS,
7. RAVI, AGED 39 YEARS,
8. BHARATHAN, AGED 54 YEARS,

                        Vs



1. STATE OF KERALA, REP. BY EXCISE
                       ...       Respondent

                For Petitioner  :SRI.NIREESH MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :20/02/2009

 O R D E R
                       M.N. KRISHNAN, J
                       -----------------------
                  CRL.M.C.No. 4557 OF 2008
                                 &
                  W.P(C) No. 5213 OF 2009
                  ---------------------------------
            Dated this the 20th day of February, 2009


                            O R D E R

Crl.M.C. 4557/2008 is filed with a prayer to quash

Annexure- D final report to the extent it proceeds against the

petitioners 2 to 9 by allowing the above Crl.M.C. W.P.(C)

5213/2009 is filed with a prayer to quash Ext. P2 and to declare

that the petitioners will not be affected for disqualifying the

renewal of their licences due to the registration of C.R.No.

59/2008 by the 6th respondent.

2. A perusal of the proceedings in Crl.M.C. 4557/2008 and

the order of the learned Judge on 5.12.2008 would show that the

court was dissatisfied with the nature of the investigation

conducted in the matter and there was a direction to the learned

Director General of Prosecution to bring the matter to the notice

of the Excise Commissioner and a direction was given to file a

statement by the investigating officer showing the basis on which

CRL.M.C.No. 4557/2008 & W.P(C) No. 5213/2009

-2-

such a charge sheet has been filed in the matter. The learned

Director General of Prosecutions informed the Excise

Commissioner that the statements are filed whereby the Excise

Commissioner reported that he was also dissatisfied with the

nature of the enquiry and investigation and he is appointing a

team of the special officers for conducting proper investigation

that too with the permission of the court. Now the said

proceeding is pending and investigation is going on. Now the

whole thing is that there shall not be indefinite delay in filing the

final report for the reason that it may affect the chances of the

writ petitioners herein for getting the renewal of the licence. The

learned Director General of Prosecution in fairness submits before

me that all steps will be taken to complete the investigation at

the earliest. Since the matter is pending for final investigation it

is sufficient if direction is given to the investigating team to

complete the investigation and submit a final report to the court

for which the counsel for the petitioner also agrees. I direct the

investigating team to complete the investigation and file the final

report on or before 10.3.2009. Needless to say if there is any

CRL.M.C.No. 4557/2008 & W.P(C) No. 5213/2009

-3-

grievance for the petitioners they can choose the appropriate

forum to ventilate their grievance in accordance with law.

Both the Crl.M.C and W.P.(C) are disposed of accordingly.

M.N. KRISHNAN,JUDGE

vkm