IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED:10.12.2007
CORAM:
THE HONOURABLE MR.JUSTICE K.MOHAN RAM
Criminal Original Petition No.36021 of 2007
Pichukutty .. Petitioner
Vs
1. The Inspector of Police
Central Crime Branch Team XXI
Greams Road, Chennai-6.
2. The Commissioner of Police
Chennai City, Egmore, Chennai-8. .. Respondents
Prayer : Criminal Original Petition filed under Section 482 of the Code of Criminal Procedure praying to direct the first respondent herein namely, the Inspector of Police, Central Crime Branch, Team XXI, Greames Road, Chennai 600 006 to file a final report within the time stipulated by this Court before the concerned court in the case in Crime No.424 of 2007.
* * *
For Petitioner :: Mr.S.Sasikumar
For Respondents :: Mr.A.Saravanan
Government Advocate (Crl.side)
O R D E R
The learned counsel for the petitioner submits that the petitioner has come forward with this petition for a direction to the first respondent to investigate and to file the final report in Crime No. 424 of 2007 pending on the file of the first respondent.
2. The learned Government Advocate (Crl.Side) takes notice on behalf of the respondents. He submits that if three months time is granted, the respondent police would complete the investigation and file the final report.
K.MOHAN RAM, J.
vj2
3. Considering the submissions of both sides, the first respondent is directed to investigate the case in Crime No.424 of 2007 in accordance with law and file the final report within a period of three months from the date of receipt of copy of the order of this Court. This Petition is ordered accordingly.
10.12.2007
vj2
To
1. The Inspector of Police
Central Crime Branch Team XXI
Greams Road, Chennai-6.
2. The Commissioner of Police
Chennai City, Egmore, Chennai-8.
3. The Public Prosecutor,
Madras High Court,
Madras.
Crl. O.P. No.36021 of 2007
01.02.2007