High Court Kerala High Court

Raju Puzhankara vs State Of Kerala on 23 October, 2008

Kerala High Court
Raju Puzhankara vs State Of Kerala on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2103 of 2008()



1. RAJU PUZHANKARA
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.P.RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :23/10/2008

 O R D E R
                H.L.DATTU, C.J. & A.K.BASHEER, J.
               -----------------------------------------------------
                            W.A.No.2103 of 2008
                   ----------------------------------------------
                Dated, this the 23rd day of October, 2008

                                 JUDGMENT

H.L.Dattu, C.J.

In our opinion, the way the writ petition is drafted is

highly reprehensive. Unnecessary and unwarranted allegations are made

against the kith and kin of the responsible Ministers of the State and for

making those allegations there is no basis whatsoever.

2. In the instant case, according to the petitioner, the 12th

respondent is managing a financial institution and has defrauded the

depositors and therefore a request is made in the petition filed under

Article 226 of the Constitution, to entrust the investigation to the

efficient officers of Central Bureau of Investigation, since the police

personnel of the State will not be in a position to make proper

investigation, since the kith and kin of the Ministers are involved along

with the 12th respondent to defraud the creditors.

3. In the writ petition filed, it is not stated whether the

petitioner is a depositor in the financial institution run by the 12th

respondent. It is also not stated how the petitioner is interested in the

WPC No.2103/2008 -2-

depositors who had made the deposits with the 12th respondent.

Therefore, he does not even have the locus to maintain the writ petition.

Fortunately, the petitioner has not styled this petition as a public interest

litigation.

4. In fact, in the present case, a complaint is filed before

the jurisdictional police authorities and the said complaint is registered

and the matter is being investigated by Special Crime Branch Police,

which is headed by an Officer who has sufficient experience.

5. Having gone through the pleadings in the writ petition

and the judgment of the learned Single Judge, we are satisfied that the

learned Judge was justified in rejecting the petition at the threshold

itself. Therefore, while concurring with the reasoning of the learned

Judge, we dismiss the writ appeal. No order as to costs.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE

MS/dk