High Court Kerala High Court

Mohankumar vs State Of Kerala on 20 July, 2009

Kerala High Court
Mohankumar vs State Of Kerala on 20 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2350 of 2009(D)


1. MOHANKUMAR, S/O.NARAYANA MENON,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. INSPECTOR GENERAL,

3. SUPERINTENDENT OF POLICE,

4. THE VILLAGE OFFICER,

                For Petitioner  :SRI.LIJU. M.P

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :20/07/2009

 O R D E R
                       V.GIRI, J
                    .......................
                  W.P.(C).2350/2009
                    .......................
          Dated this the 20th day of July, 2009

                     JUDGMENT

Petitioner claims title to a property having an

extent of 1.30 Acres in old survey No.939/1

(Re.Sy.No.68, 69 of Block No.35) of Aluva East Village.

According to him, after he came into possession of

Ext.P3 document, on the death of his mother, he made

an attempt to pay tax in relation to the same and it was

not accepted. He was then told that certain documents

have been created in relation to different portions of

the property, in favour of different persons. He

therefore, requested an enquiry in this regard and filed

a complaint before the 3rd respondent, the

Superintendent of Police. Going by the affidavit filed by

the 3rd respondent, the Superintendent of police,

Ext.P5 complaint has been forwarded to the Director of

Vigilance and Anti Corruption Bureau for an enquiry

after obtaining orders from the Government, which in

turn was forwarded to the District Collector, who is now

required to conduct enquiry and filed report.

W.P.(C).2350/09
2

2. Having heard learned counsel on both sides, I am

of the view that the direction now required is one to

the District Collector to see that the enquiry on

Ext.P5 originally filed before the 3rd respondent and

later forwarded to the District Collector at the

instance of the Director of Vigilance and Anti

Corruption Bureau is completed within three months

from the date of receipt of a copy of this judgment. It

is ordered accordingly. Once such enquiry is

completed, results thereof shall be intimated to the

petitioner. All other contentions of the petitioner are

left open.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs