High Court Kerala High Court

Premanandan vs The State Of Kerala on 5 August, 2010

Kerala High Court
Premanandan vs The State Of Kerala on 5 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24223 of 2010(Q)


1. PREMANANDAN,S/O.KARUNAKARAN NAIR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,REPRESENED BY THE
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE SUB INSPECTOR OF POLICE,ERNAKULAM

                For Petitioner  :SRI.O.V.MANIPRASAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/08/2010

 O R D E R
                      V.RAMKUMAR, J.
               -------------------------------------
               W.P(C) No. 24223 of 2010
              --------------------------------------
        Dated this the 5th day of August, 2010

                       J U D G M E N T

Petitioner is the de facto complainant in Crime

No.1206/2008 of Ernakulam Town South Police station for

offences punishable under Sections 406 and 420 IPC. The

said case, after investigation is now pending before the

Additional Chief Judicial Magistrate Court, Ernakulam as

C.C.No.3206/2009. As permitted by this Court in Ext.P5

judgment in WP(C)No.23726/2009, the petitioner filed

CMP.No.578/2010 before the Court below for further

investigation under Section 173(8) Cr.P.C. The said

petition has now been dismissed for default as evidenced

by Ext.P7 order.

2. Heard both sides. The very purpose for which

the petitioner had once approached this Court and

thereafter approached the Court below was for a direction

to conduct further investigation of the case which

according to the petitioner involves misappropriation to

W.P(C) No.24223 of 2010
: 2 :

the tune of Rs.25,36,800/-. Hence the dismissal of

CMP.No.578/2010 is set aside. Accordingly,

CMP.No.578/2010 filed by the petitioner before the

Additional Chief Judicial Magistrate Court, Ernakulam shall

stand restored to file with a direction to dispose of the

same on merits after giving the petitioner and the

Prosecutor an opportunity of being heard.

V.RAMKUMAR, JUDGE

dmb