IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 808 of 2009()
1. RAJU K. THOMAS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. DY. S.P. OF POLICE,
3. C.I. OF POLICE,
4. S.I. OF POLICE,
For Petitioner :SRI.RINNY STEPHEN CHAMAPARAMPIL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :11/03/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
CRL.M.C. NO. 808 OF 2009
= = = = = = = = = = = = = = =
Dated this the 11th day of March, 2009.
O R D E R
This petition is filed to direct the 4th respondent to
conduct proper investigation in Annexure A1 complaint
forwarded by the Judicial First Class Magistrate Court,
Chengannur and to direct the 2nd respondent to monitor the
investigation and to direct the 3rd respondent not to interfere
with the investigation. The person who is investigating the
case is the Sub Inspector of Police who is arrayed as the 4th
respondent. He is free to investigate the matter in
accordance with law without the interference from anybody.
Therefore I direct the 4th respondent to conduct a free and
fair investigation in the matter uninfluenced by any of his
superior officers.
The Crl.M.C. is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-