High Court Kerala High Court

K.Sundaran vs State Of Kerala on 5 February, 2008

Kerala High Court
K.Sundaran vs State Of Kerala on 5 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9249 of 2006(A)


1. K.SUNDARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE DISTRICT MEDICAL OFFICER,

4. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :05/02/2008

 O R D E R
                               R.BASANT, J.

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

                          W.P.C.No.9249 of 2006

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

                Dated this the 5th day of February 2008


                              J U D G M E N T

The grievance of the petitioner is that no proper and

effective investigation has been conducted into crime No.105/04

of Kozhikode Town police station. The investigating officer was

directed to file a statement. Statement has been filed by the

investigating officer. The statement reveals the steps taken in

the investigation of the crime so far. The accused has been

identified. His culpable involvement has been ascertained. The

investigating officer submits that the final report shall be filed

as soon as report of chemical analysis is received.

2. Having considered all the relevant inputs, I am

satisfied that no further or specific directions need be issued.

The investigating officer must take all necessary steps to get the

chemical analysis report and ensure that the final report is filed

as expeditiously as possible at any rate within a period of three

months from this date. If the final report is not filed, the

petitioner shall be at liberty to approach this court again.

3. This petition is accordingly dismissed with the above

observations.



                                                           (R.BASANT, JUDGE)

jsr    // True Copy//          PA to Judge


W.P.C.No.    2


W.P.C.No.    3


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007