IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25268 of 2003(G)
1. PODIPENNU, W/O. SANKU, AGED 67 YEARS,
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE,
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE, ADOOR.
4. THE SUB DIVISIONAL MAGISTRATE, ADOOR.
For Petitioner :SRI.PHILIP M.VARUGHESE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :14/11/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------
W.P.(C).No.25268 OF 2003
-----------------------------
Dated this the 14th day of November, 2006
J U D G M E N T
The writ petition is filed with the following prayer:-
ii) issue a writ of mandamus or any other writ,
order or direction, directing the 1st respondent to entrust
the investigation in Crime No.524 of 2002 of Adoor Police
Station to crime Branch under the supervision of a superior
officer not below the rank of D.I.G.
It is seen from the statement of the 3rd respondent that a
detailed investigation has been conducted and a report also has
been submitted to the Sub Divisional Magistrate, Adoor. It is also
stated that in case the investigating agency gets any other clue,
further investigation can be conducted. Therefore, it is for the
petitioner, if still aggrieved, to approach the 1st respondent in
which case appropriate action in accordance with law in the
matter will be taken within another three months.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ps