IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6715 of 2007(Y)
1. MANJUSHA, AGED 27 YEARS, W/O.BINEESH,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. SUPERINTENDENT OF POLICE, PLAKKAD,
3. SUB INSPECTOR OF POLICE,
4. V.A.HAKKIM, ADVOCATE,
For Petitioner :SRI.RAJIT
For Respondent :SRI.M.K.FAISAL
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :07/09/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
---------------------------------------------
W.P.C.NO.6715 OF 2007
---------------------------------------------
Dated 7th September, 2010
JUDGMENT
Petition is filed under Article 226
of Constitution of India for a writ of mandamus
directing respondents 2 and 3 to complete the
investigation in Crime No.423/2005 of Chittoor
Police Station expeditiously and file the
report. Learned Government Pleader submitted
that subsequently final report has been
submitted before Judicial First Class
Magistrate’s Court, Chittoor and cognizance
was taken as C.C.471/2007. In such
circumstances, writ petition is disposed as
infructuous.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.