High Court Kerala High Court

Shyma vs The Circle Inspector Of Police on 13 March, 2009

Kerala High Court
Shyma vs The Circle Inspector Of Police on 13 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6934 of 2009(Q)


1. SHYMA, AGED 18 YEARS,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. SUPERINTENDENT OF POLICE (RURAL)

3. THE DIRECTOR,

                For Petitioner  :SRI.K.RAVIKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :13/03/2009

 O R D E R
                      M.N.KRISHNAN, J.
                   -------------------------------
                W.P.(C).NO.6934 OF 2009 ()
                 -----------------------------------
          Dated this the 13th day of March, 2009

                        J U D G M E N T

This petition is filed for a direction to the 1st respondent to

complete the investigation in Crime No.278/2007 of Vattappara

Police Station and to submit a final report before the Court. I

had perused the documents and if there is an element of truth it

will be shocking to the judicial conscience. What ever it may be,

since the matter is under investigation and I am told that the

investigation is almost over, I direct the 1st respondent to

complete the final investigation and file a report, at any rate,

within a period of two months from today. If there are

unavoidable reasons, let it be brought to the notice of the Court

at that stage. With the above direction, this writ petition is

disposed of.

M.N.KRISHNAN
JUDGE
prp

J.B.KOSHY & THOMAS P. JOSEPH, JJ.

——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

6th November, 2008