IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2605 of 2010(Q)
1. GOPINATHAN, S/O.AYYAPPAN
... Petitioner
Vs
1. STATE OF KERALA, REP BY SECRETARY
... Respondent
2. THE DEPUTY SUPERINTENDENT OF POLICE
3. S.I.OF POLICE
4. THOMAS, S/O.JOSEPH
5. JOHNY, SECRETARY
For Petitioner :SRI.DILIP J. AKKARA
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :18/02/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
W.P.(C).No. 2605 OF 2010
===========================
Dated this the 18th day of February,2010
JUDGMENT
This petition is filed under Article 226 of
the Constitution of India contending that
though Ext.P2 complaint was filed before the
Deputy Superintendent of Police, Thrissur, no
crime is registered and no investigation is
being conducted.
2. Learned counsel appearing for the
petitioner and the learned Public Prosecutor
were heard.
3. The argument of the learned counsel is
that in spite of filing of the complaint,
there was no proper investigation and accused
is threatening the petitioner and in such
circumstances, a proper direction is to be
issued. When the case of the petitioner is
that in spite of the complaint no crime is
W.P.(C) 2605/2010 2
registered and there is no proper investigation,
remedy of the petitioner is as held by the Apex
Court in Sakiri Vasu v. State of U.P (2008(1) KLT
724) to approach the concerned Magistrate under
section 156(3) of the Code of Criminal Procedure.
With liberty to approach the Magistrate, petition
is disposed.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006