IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34028 of 2007(A)
1. VEERAVUMMA, W/O.LATE HAMSA,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. SUB INSPECTOR OF POLICE, PATTAMBI
3. THE SUPERINTENDENT OF POLICE,
4. THE SUPERINTENDENT OF POLICE,
5. THE DIRECTOR GENERAL OF POLICE, PATTAMBI
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :12/02/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
W.P.(C) No. 34028 OF 2007 A
````````````````````````````````````````````````````
Dated this the 12th day of February, 2008
J U D G M E N T
The petitioner is the wife of a deceased person in
respect of whose death crime No.501/04 was initially
registered. Dissatisfied with the conduct of the investigation
in that crime registered under section 174 Cr.P.C., the
petitioner had come to this Court and this Court, by Ext.P4
order, had directed the Superintendent of Police, CBCID,
Palakkad to ensure that a proper investigation is conducted
by the CBCID. Accordingly, the investigation was continued
by the detecting inspector of CBCID, Palakkad. That
investigation is still in progress. Final report has not been
filed. The petitioner has now come to this Court dissatisfied
with the progress of the investigation. According to the
petitioner, proper investigation has not been conducted by the
investigating officer. Report of the investigating officer was
called for. Report has been filed. Copy has been furnished to
the petitioner. The investigating officer, in the report, submits
WPC.34028/07
: 2 :
that a proper investigation has been conducted and the
investigation is coming to the conclusion.
2. I am not satisfied that any directions need or
deserve to be issued at this stage. The investigating officer
must be given an opportunity to complete the investigation
and file a proper final report. At the moment, no further
directions deserve to be issued.
3. If the petitioner is aggrieved by such final report
filed, needless to say, remedies available to her under law
can be claimed by her.
4. The learned counsel for the petitioner then prays
that there shall be a specific direction to expeditiously file the
final report. The learned Public Prosecutor submits that the
investigation is almost complete and final report shall be filed
within a period of one month from this date.
5. This writ petition is accordingly dismissed
accepting that submission.
(R.BASANT, JUDGE)
aks