IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31155 of 2003(H)
1. PRAVEEN BOSE, AGED 22 YEARS,
... Petitioner
2. AJESH MOHANAN, AGED 24 YEARS,
3. C.P.BABU, AGED 40 YEARS, S/O.PAPPU,
Vs
1. UNION OF INDIA, REPRESENTED BY
... Respondent
2. DIRECTOR GENERAL OF PROSECUTION,
3. SUPERINTENDENT OF POLICE, ERNAKULAM.
4. DEPUTY SUPERINTENDENT OF POLICE,
5. K.S.PILLAI, NO.63/ NEW NO.109,
6. AZEES, COSMIC TRAVELS AND PLACEMENTS
7. K.BAKKAR, COSMIC TRAVELS AND
8. VENU, COSMIC TRAVELS AND PLACEMENTS
For Petitioner :SRI.SAIBY JOSE KIDANGOOR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :06/12/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.31155 of 2003
----------------------------------------------
Dated 6th December, 2006.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
(i) “Issue a writ of mandamus or other appropriate writ,
directions or orders directing the respondents 2, 3, 4 to conduct a
thorough investigation and take appropriate, speedy and just action
in pursuance to Ext.P2 and
(ii) Issue a writ of mandamus or other appropriate writ or
directions directing the 1st respondent to take appropriate action on
Ext.P3 forthwith in accordance with law.”
In view of the intervening developments, in case the
petitioners have still any grievance left, they may produce a copy
of this judgment before the first respondent, in which case,
appropriate action in accordance with law in the matter will be
taken by the first respondent expeditiously.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. of 2002
———————————————-
J U D G M E N T
Dated 6th December, 2006.