IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 295 of 2007(I)
1. P.M. ABDUL MAJEED, PALAMADATHIL,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. ARIMBRATHODI RAFEEQU, S/O.ABOOBACKER,
3. ARIMBRATHODI ABOOBACKER,
For Petitioner :SRI.K.P.SUDHEER
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
Dated :27/02/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
W.P.C.No. 295 of 2007 I
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 27th day of February, 2007
JUDGMENT
The grievance of the petitioner, when the petition was filed,
was that no effective action is being taken on the basis of Ext.P2
complaint filed by him before the first respondent. It is now reported
that, though late, a crime has been registered as Crime No.18 of 2007
and investigation is in progress. The major grievance of the
petitioner is now redressed by the action of the respondents after the
filing of the petition.
2. The learned counsel for the petitioner submits that though
a crime has been registered no effective investigation is being
conducted. The accused has not been arrested.
3. The learned Prosecutor submits that while it is true that the
accused has not been arrested, the inability to arrest the accused is
not on account of any insufficient conduct on the part of the
investigator. The accused is absconding and inspite of the best
efforts of the police they are not able to arrest the accused.
W.P.C.No. 295 of 2007 2
4. The learned counsel counsel for the petitioner submits that the
petitioner is willing to offer assistance to the police to lead them to arrest
the accused. The learned Public Prosecutor submits that such assistance is
most welcome and the petitioner can point out the police the presence or
availability of the accused. The petitioner can do the needful.
5. Having been satisfied that the needful is being done, I am satisfied
that no further directions are necessary in this writ petition.
6. This writ petition is hence dismissed with the above observations.
(R. BASANT)
Judge
tm