High Court Kerala High Court

K. Anil Kumar vs The Intelligence Officer (Ib) on 10 November, 2008

Kerala High Court
K. Anil Kumar vs The Intelligence Officer (Ib) on 10 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8877 of 2006(F)


1. K. ANIL KUMAR, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. THE INTELLIGENCE OFFICER (IB),
                       ...       Respondent

2. THE SALES TAX OFFICER,

3. THE SUB INSPECTOR OF POLICE,

4. THE DISTRICT SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.C.N.PRABHAKARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :10/11/2008

 O R D E R
                          KURIAN JOSEPH, J.
              ----------------------------------------------
                   W.P.(C) No.8877 of 2006
              ----------------------------------------------
                 Dated 10th November, 2008.

                            J U D G M E N T

The writ petition is filed mainly with the following

prayers :-

(i) To call for the records leading to Exts.P2 and P4
and quash the same by issuing a writ of certiorari.

(ii) Issue a writ of mandamus directing the
respondents 3 and 4 to enquire and investigate on Ext.P3 and
reasons for issuance of Exts.P2 and P4 to P10 to the petitioner.”

In view of the decision of the Supreme Court in Sakiri

Vasu v. State of U.P. and Others (2008(2) KHC 13), it is for the

petitioner to approach the Magistrate of competent jurisdiction, in

which case, the investigation can be continued under the

supervision of the said court.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.8877 of 2006

———————————————-

J U D G M E N T

Dated 10th November, 2008.