High Court Kerala High Court

K.Mohanan vs State Of Kerala on 4 January, 2008

Kerala High Court
K.Mohanan vs State Of Kerala on 4 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 507 of 2008(I)


1. K.MOHANAN, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



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

2. DEPUTY SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/01/2008

 O R D E R
                           V. RAMKUMAR , J.
               ==========================
                  W.P.(C). No. 507 of 2008
               ==========================
               Dated this the 4th day of January, 2008.

                              JUDGMENT

The petitioner, who is the sole accused in crime No. 11/1996 of

VACB, Kollam for offences under Section 13(1)(d) and punishable

under Section 13(2) of the Prevention of Corruption Act r/w Section

120 B of IPC, seeks a direction directing the Deputy Superintendent of

Police, Vigilance Department, Pathanamthitta to reconsider the

allegations against the petitioner and decide whether to place the

petitioner on trial or not by filing an appropriate report pursuant to

Ext.P1 FIR.

2. Shri. P.N. Sukumaran, the learned Government Pleader in

charge of the case submitted that the delay in filing the final report is

due to pendency of the application seeking prosecution sanction in

respect of two of the accused persons who are public servants and that

as soon as the sanction is obtained the final report will be filed without

any further delay.

This writ petition is disposed of directing the 2nd respondent to

expedite the filing of the final report after evaluating the evidence

collected during investigation.

V. RAMKUMAR, JUDGE.

rv