High Court Kerala High Court

V.K. Joy vs The Deputy Superintendent Of … on 2 November, 2007

Kerala High Court
V.K. Joy vs The Deputy Superintendent Of … on 2 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29859 of 2007(D)


1. V.K. JOY, S/O. LATE KUNJU,
                      ...  Petitioner

                        Vs



1. THE DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. GEORGEKUTTY @ INNOCENT, S/O. MATHEW,

3. MATHEW, S/O. AUGUSTINE,  -DO- -DO-.

                For Petitioner  :SRI.K.R.SUNIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :02/11/2007

 O R D E R
                          R. BASANT, J.
            -------------------------------------------------
                 W.P.(c) No. 29859 OF 2007
            -------------------------------------------------
         Dated this the 2nd day of November, 2007

                            JUDGMENT

The learned Government Pleader, after taking

instructions, submits that a crime has been registered on the

basis of the complaint submitted by the petitioner. Though

there has been some delay in the registration of the crime, it

now stands registered as Crime No.899/07 of the Thodupuzha

Police Station on 1/11/07 under Secs.406 and 420 of the IPC.

The learned Government Pleader submits that the needful shall

be done and a proper, fair and efficient investigation shall be

conducted and completed expeditiously.

2. I accept the submissions of the learned Government

Pleader. I expect the Investigator to complete the investigation

as expeditiously as possible as undertaken by the learned

Government Pleader. No further directions appear to be

W.P.(c) No. 29859 OF 2007 -: 2 :-

necessary in this case now, though I am dissatisfied that there

has been such delay in the registration of the F.I.R.

3. This writ petition is, in these circumstances, dismissed

as unnecessary now; but making it clear that the dismissal of

this writ petition will not fetter the rights of the petitioner to

approach this Court again if a proper and efficient investigation

is not conducted.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge