High Court Kerala High Court

K.B. Anilkumar vs State Of Kerala on 22 June, 2007

Kerala High Court
K.B. Anilkumar vs State Of Kerala on 22 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3302 of 2007(R)


1. K.B. ANILKUMAR, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR, VIGILANCE AND

3. THE INSPECTOR GENERAL OF POLICE,

4. THE DEPUTY SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.P.K.SAJEEV

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :22/06/2007

 O R D E R
                                    R.BASANT, J

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

                            W.P(C).No.3302 of 2007

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

                     Dated this the 22nd day of June, 2007


                                     JUDGMENT

The petitioner has come to this Court complaining about the

inaction on the part of the respondents, to whom he had submitted

Ext.P1 complaint.

2. The learned Government Pleader submits and a statement

to that effect has been filed by the 2nd respondent to apprise the Court

of the fact that on the complaint filed by the petitioner, a proper

enquiry has been conducted and completed. After scrutiny, direction

has been issued to register a crime and accordingly a vigilance case

has been registered as VC 04/2007/TSR. The same is now under

investigation, submits the learned Government Pleader and reports

the 2nd respondent.

3. In the light of these developments, the learned counsel for

the petitioner does not pray for any further relief. He only submits

that it may be ensured that the investigation in the said vigilance case

is conducted and completed efficiently and expeditiously by the

respondents. Needles to say that such an investigation will have to be

conducted by the respondents. In the circumstances of the case, I am

not satisfied that any time bound direction need be issued. I need

W.P(C).No.3302 of 2007 2

only say that I expect the Investigating Officer to conduct and

complete the investigation efficiently and expeditiously.

4. The Writ Petition is dismissed with the above observations.

(R.BASANT, JUDGE)

rtr/-