IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(Crl.).No. 319 of 2009(S)
1. SAJITHA BEEGUM,
... Petitioner
Vs
1. THE S.I.OF POLICE,
... Respondent
2. MR.ANSAR, SHAMNA GARDENS,
3. STATE OF KERALA,
For Petitioner :SRI.K.RAMAKUMAR (SR.)
For Respondent :SRI.N.D.PREMACHANDRAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :25/02/2010
O R D E R
Thottathil B.Radhakrishnan
&
P.S.Gopinathan, JJ.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P(Crl.)No.319 of 2009-S
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 25th day of February, 2010.
Judgment
Thottathil B.Radhakrishnan, J.
The petitioner is aggrieved by the disappearance
of her son. She has certain allegations against
the private respondents herein. We do not wish to
state anything because the police is continuing
with the investigation as a case of man-missing
which has been duly registered.
Pursuant to the earlier interim orders, different
statements came on record and as of now, the
affidavit in terms of the last interim order is
also on record. The Assistant Commissioner of
Police states that till now, they have not been
able to establish any lead that would connect the
second respondent to state specifically that the
missing person is under the detention of the
second respondent. We record this and order this
writ petition directing that investigation shall
WPCR319/09 -: 2 :-
proceed with all vigour and shall be completed
appropriately in accordance with law. We also
leave open the right of the petitioner to move
the appropriate authorities, if it becomes
necessary, to make any further complaint
regarding any laxity in the matter of
investigation, if it so happens in due course.
Thottathil B.Radhakrishnan,
Judge.
P.S.Gopinathan,
Judge.
Sha/0203