IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5645 of 2007(V)
1. M.V.RADHAKRISHNAN, AGED 53 YEARS,
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE,
... Respondent
2. SUPERINTENDENT OF POLICE,
3. DEPUTY SUPERINTENDENT OF POLICE,
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
Dated :28/05/2007
O R D E R
R.BASANT, J.
----------------------
W.P.C.No.5645 of 2007
----------------------------------------
Dated this the 28th day of May 2007
JUDGMENT
The learned Public Prosecutor submits that crime
No.188/07 of Valappad police station has now been registered
and the investigation is in progress. Earlier complaints were
enquired into and no action was found necessary. Be that as it
may, it is now evident that the needful is being done by the
police on the grievance raised by the petitioner. No further
directions appear to be necessary. I have no reason to assume
that the police shall not conduct a proper investigation into the
crime referred above.
2. This writ petition is, in these circumstances,
dismissed.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
Crl.M.C.No. 2
Crl.M.C.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007