IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7379 of 2009(N)
1. JAYAN, S/O.SIVASANKARAN,SAROJA VIHAR,
... Petitioner
Vs
1. STATE OF KERALA REP.BY,SECRETARY TO
... Respondent
2. DISTRICT SUPERINTENDENT OF POLICE,
3. SUB INSPECTOR OF POLICE,POLICE STATION,
For Petitioner :SRI.DILIP J. AKKARA
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :11/03/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
W.P.C. NO. 7379 OF 2009
= = = = = = = = = = = = = = =
Dated this the 11th day of March, 2009.
J U D G M E N T
This writ petition is filed with a prayer to direct the
Crime No.761/08 of Guruvayur Police Station be investigated
by such other efficient and impartial investigating agency for
proper investigation. The learned Magistrate considered the
prayer and held that the police is investigating the matter.
The petitioner filed petition to direct the S.H.O. Guruvayur to
send the document in question to Forensic Science
Laboratory for examination of photograph therein. The
learned Magistrate also observed that he has called for a
report of the Investigating Officer and the investigating
officer’s report appears to be that there is some trick played
by the present petitioner. Whatever it may be, the matter is
under investigation and the Magistrate has applied his mind
and found that a particular mode of investigation cannot be
ordered to be conducted. If there is anything wrong with the
WPC 7379 OF 2009
-:2:-
investigation and if it is glaring it can be brought to the
notice of the Court and it can also be considered by the
Court. But the party cannot dictate the mode of
investigation to be done by the investigating agency. So at
this stage there is nothing to interfere and therefore this writ
petition is dismissed.
M.N. KRISHNAN, JUDGE.
ul/-