IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6680 of 2007(T)
1. M.L. GEORGE, MALIYECKAL HOUSE,
... Petitioner
2. SINI .P.R., D/O.RAGHAVAN,
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE SECRETARY DEPARTMENT OF
3. THE DIRECTOR GENERAL OF POLICE,
4. THE DEPUTY SUPERINTENDENT OF POLICE,
For Petitioner :SRI.GEORGE CHERIAN (THIRUVALLA)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
Dated :16/07/2008
O R D E R
R.BASANT, J
------------------------------------
W.P(C) No.6680 of 2007
-------------------------------------
Dated this the 16th day of July, 2008
ORDER
Petitioners complain about inadequate investigation in
Crime No.101 of 1990 of Rajakkad Police Station. That crime
relates to the unnatural death of one Sathi, mother of the 2nd
petitioner. The 1st petitioner claims to be a social worker who has
taken active interest to ensure such proper investigation of this
case. The crux of the allegations is that the said deceased Sathi
expired on 17.09.1990 while she was undergoing treatment at the
Janatha hospital at Rajakkad. Investigation has been dragging on
for the past about 18 years. But the final report has not been
filed yet.
2. Statements have been filed by the respondents. The
learned Government Pleader now submits that the investigation
is almost complete and given reasonable further time, the
investigators shall now file final report in the matter. A copy of
the final report shall be furnished to the 2nd petitioner herein
whereupon the 2nd petitioner, if she is aggrieved by such final
report, shall have all the avenues of challenge open to her.
W.P(C) No.6680 of 2007 2
3. I am satisfied, in these circumstances, that this Writ
Petition can be dismissed with appropriate observations accepting
the submissions of the learned Government Pleader.
4. This Writ Petition is, in these circumstances, dismissed
with the direction that the Investigating Officer shall complete the
investigation within a period of 45 days from this date and shall
file final report in Crime No.101 of 1990 of Rajakkad Police
Station. A copy of such final report shall be furnished to the 2nd
petitioner and it shall be open to the 2nd petitioner, if the 2nd
petitioner feels aggrieved by the final report, to challenge the said
final report in accordance with law before appropriate authorities.
(R.BASANT, JUDGE)
rtr/-
W.P(C) No.6680 of 2007 3
R.BASANT, J
————————————
Crl.M.C.No.6680 of 2007
————————————-
Dated this the 28th day of February, 2007
ORDER
The grievance of the petitioners is that no final report has been
W.P(C) No.6680 of 2007 4
filed in Crime No.101 of 1990 of Rajakkad Police Station. The Writ
Petition is admitted. The learned Government Pleader takes notice on
behalf of respondents 1 to 4. The learned G.P shall take instructions
and report to the Court the stage of investigation in Ext.P1 crime.
2. Call on 19.03.2007.
(R.BASANT, JUDGE)
rtr/-
W.P(C) No.6680 of 2007 5