IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25528 of 2009(Q)
1. MUHAMMED BOOSRI, AGED 33 YEARS,
... Petitioner
2. MOHAMMED MEERAN PILLAI, `NOORMEERA',
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. A.UMMER KUNJU,
3. NADIA, AGED 22 YEARS,
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :15/10/2009
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
W.P.(C)No.25528 of 2009 Q
--------------------------
JUDGMENT
Petitioners are the accused in Crime No.
247/2009 of Mangalapuram Police station,
Thiruvananthapuram Rural, registered for the
offences under Sections 420, 495 and 463 read with
Section 34 of Indian Penal Code. This petition is
filed under Article 226 of Constitution of India
for a writ of certiorari quashing Exhibit P1 FIR or
for a writ of mandamus directing first respondent
to complete the investigation and to submit a final
report within a stipulated time.
2. Learned counsel appearing for the petitioner
submitted that petitioner is not pressing the first
relief and a direction be issued to complete the
investigation expeditiously, as petitioner has got
employment outside India and on the materials, only
a refer report could be filed.
WPC 25528/09 2
3. Learned Government Pleader submitted that
directions could be issued to complete the
investigation expeditiously.
Writ petition is disposed directing the first
respondent to complete the investigation in Crime
No.247/2009 of Mangalapuram Police Station,
Thiruvananthapuram Rural as expeditiously as
possible and submit a final report as provided
under Section 173(2) of Code of Criminal Procedure
before the concerned Magistrate.
15th October, 2009 (M.Sasidharan Nambiar, Judge)
tkv