Kerala High Court
Usha vs The Director General Of Police on 26 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5008 of 2009(U)
1. USHA, D/O.INDIRA, AGED 45,
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE, KERALA,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.SASTHAMANGALAM S. AJITHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :26/02/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
W.P.C. NO. 5008 OF 2009
= = = = = = = = = = = = = = =
Dated this the 26th day of February, 2009.
J U D G M E N T
This writ petition is filed with a prayer to direct the first
respondent to enquire into the truth of the allegations in
Ext.P1 complaint through an officer not less than the rank of
a Dy.S.P. The Public Prosecutor had obtained instructions
and it is submitted that on the basis of Ext.P1 complaint a
crime has been registered as Crime No.103/09 of the
Peroorkada Police Station and it is being enquired by the
Circle Inspector of Police, Peroorkada. Since action is
initiated no further direction is necessary. Recording the
submission regarding the registration of the crime and
investigation, this writ petition is closed.
M.N. KRISHNAN, JUDGE.
ul/-