IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10133 of 2009(Q)
1. BENNY BABY
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE
... Respondent
For Petitioner :SRI.S.SANAL KUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :06/08/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
W.P.C.NO.10133 OF 2009
------------------------------------------
Dated 6th August 2009
JUDGMENT
Petitioner, the owner of excavator of L&T
770 Loader Backhoe filed this petition under Article 226
of Constitution of India for a direction to third
respondent, Director General of Police to register a
case against first respondent and to investigate the
same.
2. Learned counsel appearing for petitioner
was heard.
3. If grievance of the petitioner is that no
case is being registered on his complaint, petitioner
has to approach the concerned Magistrate by filing a
private complaint. The Magistrate would either conduct
an inquiry by him under Section 202 of Code of Criminal
Procedure or direct an investigation under Section 156
(3) of the Code. With that liberty to approach the
concerned Magistrate, petition is dismissed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.