IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16601 of 2006(B)
1. SALIN C. NARAYANAN, S/O. NARAYANAN
... Petitioner
Vs
1. JANARDHANAN NAIR,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. THE SUPERINTENDENT OF POLICE,
4. STATE OF KERALA, REP. BY THE
For Petitioner :SRI.R.BINDU (SASTHAMANGALAM)
For Respondent :SRI.P.RAVINDRA BABU
The Hon'ble MR. Justice R.BASANT
Dated :13/08/2008
O R D E R
R.BASANT, J
------------------------------------
W.P(C). No.16601 of 2006
-------------------------------------
Dated this the 13th day of August, 2008
JUDGMENT
Petitioner is the defacto complainant in two crimes which
are registered as Crime Nos.108 and 109 of 2006 at the
Ponkunnam Police Station. The petitioner came to this Court with
this Writ Petition with the grievance that the said crimes are not
being properly investigated.
2. It is now conceded that in both those crimes
investigation is complete and final reports, which are negative,
have already been filed. The petitioner is aggrieved by those final
reports filed in both the crimes. The petitioner has, on coming to
know of the final reports, filed C.M.P.Nos.2381 of 2007 and 2382
of 2007. Those protest complaints are pending before the
learned Magistrate. In these circumstances, the petitioner does
not seek any further directions in respect of Crime Nos.108 and
109 of 2006 now, but prays that there may be a direction for
expeditious disposal of Crl.M.P.Nos.2381 and 2382 of 2007.
3. The said request does appear to me to be reasonable.
There shall be a direction to the learned Magistrate to
W.P(C). No.16601 of 2006 2
expeditiously complete the proceedings in Crl.M.P.Nos.2381 and
2382 of 2007.
4. The petitioner makes a further request that C.P.14 of
2006 which is pending before the learned Magistrate may not be
permitted to be taken up before the proceedings in
Crl.M.P.Nos.2381 and 2382 of 2007 are completed. To a pointed
query by this Court, it is conceded that the complaint raised in
these two Crl.M.Ps and the allegations raised in C.P.No.14 of 2006
are not in the nature of allegations and counter allegations though
the subject matter of the dispute is the same. They relate to
incidents on two different dates as per the allegations. I am, in
these circumstances, satisfied that no direction need be issued in
this Writ Petition regarding disposal of C.P.14 of 2006.
5. This Writ Petition is, in these circumstances, allowed in
part to the above extent.
(R.BASANT, JUDGE)
rtr/-