IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 119 of 2009()
1. P.L.JACOB, S/O.LONAPPAN, AGED 44
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. JAISON K.A, GOVERNMENT CONTRACTOR,
3. EBRAHIM KUTTY,
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :23/01/2009
O R D E R
R. BASANT, J.
-------------------------------------------------
Crl.M.C. No. 119 of 2009
-------------------------------------------------
Dated this the 23rd day of January, 2009
ORDER
The grievance of the petitioner is that the enquiry
ordered by the learned Special Judge on his application –
Crl.M.P.No.1131/08 on 28/7/08 is not completed yet. He has
come to this Court seeking appropriate directions.
2. Notice was given to the learned Public Prosecutor.
The learned Public Prosecutor submits that the enquiry is in
progress. It is expected that within a period of two months the
enquiry shall be completed and the result reported to the
learned Special Judge.
3. I accept the submission of the learned Public
Prosecutor. I am, in these circumstances, satisfied that no
further directions are necessary in this Crl.M.C. now.
4. This Crl.M.C. is accordingly dismissed. I make it clear
Crl.M.C. No. 119 of 2009 -: 2 :-
that the dismissal of this Crl.M.C. will not in any way fetter the
right of the petitioner to challenge the conclusions of the
Investigating Officer if it be adverse to him at a later stage.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge