Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Madras High Court

Narayana Import & Export vs The State Rep. By on 16 February, 2017

Author: R.Mahadevan

Bench: R.Mahadevan

        

 
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 16.02.2017
CORAM
THE HONOURABLE MR. JUSTICE R.MAHADEVAN
Crl.O.P.No.3111 of 2017

Narayana Import & Export
rep. by its Manager
P.Ramesh							         ...   Petitioner 

Vs   


The State rep. by 
Inspector of Police,
Annamalai Nagar Police Station,
Annamalai Nagar,
Cuddalore District.			   	   		...   Respondent


  		Criminal Original Petition filed under Section 482 Cr.P.C. to direct the respondent police to complete the investigation and file the final report before the competent court of criminal jurisdiction i.e., Judicial Magistrate Court No.1, Chidambaram under Section 173(2) of Criminal Procedure Code with reference to Crime No.258 of 2015 on the file of Inspector of Police, Annamalai Nagar, Cuddalore District within the time framed by this Court.
		For Petitioner      : 	Mr.V.Sanjeevi

		For Respondent	:	Mr.C.Emalias, APP




ORDER    

This Criminal Original Petition has been filed seeking a direction to the respondent police to complete the investigation and file the final report before the learned Judicial Magistrate No.1, Chidambaram under Section 173(2) of Criminal Procedure Code with reference to Crime No.258 of 2015 pending on his file within the time framed fixed by this Court.

2. The case of the petitioner is that as against one S.Ganesh Kumar and S.Prabhakaran, Proprietors of M/s.Ganesh Kumar Agencies and another, they have lodged a complaint and the same was registered as FIR in Crime No.258 of 2015 on the file of the respondent police for the offences punishable under Sections 406 and 420 IPC. Though the complaint was registered on 31.08.2015, till date, final report was not filed. Hence, this petition.

3. Heard the learned counsel for the petitioner and the learned Additional Public Prosecutor, who took notice for the respondent.

4. Considering the facts and circumstances of the case, this Court directs the respondent police to investigate the case in Crime No.258 of 2015 pending on his file and file a final report, if not filed earlier, as expeditiously as possible, preferably, within a period of six weeks from the date of receipt of a copy of this order.

5. Accordingly, the Criminal Original Petition is ordered.

16.02.2017 Index:Yes/No rk To

1.The Inspector of Police, Annamalai Nagar Police Station, Annamalai Nagar, Cuddalore District.

2.The Public Prosecutor, High Court, Madras.

R.MAHADEVAN, J rk Crl.O.P.No.3111 of 2017 DATED: 16.02.2017