IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8813 of 2009(Q)
1. THE ORIENTAL INSURANCE CO.LTD,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY CHIEF
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,OFFICE
3. THE SUPERINTENDENT OF POLICE,OFFICE OF
4. BIJU.T, MANIMANGALAM HOUSE,KOORALI.PO,
For Petitioner :SRI.GEORGE CHERIAN (THIRUVALLA)
For Respondent :SRI.V.K.SUNIL
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :23/12/2010
O R D E R
P.S.GOPINATHAN, J.
--------------------------------
W.P.(C).No.8813 OF 2009
----------------------------------
Dated this the 23rd day of December, 2010
J U D G M E N T
~~~~~~~~~~~
This writ petition was filed with the following main relief:
i) To issue a writ of mandamus or any
other writ, order or direction directing the
respondents to conduct a proper
reinvestigation of Crime No.63/06 of
Ponkunnam Police station by the officer not
below the rank of DYSP in the light of the
materials submitted along with Ext.P5.
2. Having heard either side, I find that there is some
foul play in the matter. The writ petitioner had well narrated
the reasonings in Ext.P5. In the above circumstance, I direct
the 3rd respondent to conduct a further reinvestigation,
especially, taking into account of Ext.P5 representation and to
submit the final report, at the earliest, not later than three
months.
The Writ Petition is disposed of as above. No order as to
costs.
(P.S.GOPINATHAN, JUDGE)
ps