IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 33648 of 2000(E)
1. GEORGE
... Petitioner
Vs
1. SUB REGISTRAR
... Respondent
For Petitioner :SRI.K.J.MOHAMMED ANZAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :07/11/2007
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
-------------------
O.P. 33648/2000
--------------------
Dated this the 7th day of November, 2007
JUDGMENT
Notice to the unserved respondents, dispensed with.
2. The statement dated 7.12.2000, filed by the first
respondent on behalf of the second respondent, is recorded.
In view of the averments in the said statement, first
respondent will issue a communication to the petitioner
within a period of four months from now as to the outcome
of the reference made to the Inspector General of
Registration as stated in the penultimate paragraph of the
statement dated 7.12.2000. If the petitioner is aggrieved by
any non-registration of case under the Registration Act and
wishes to pursue a complaint referable to offences
punishable under IPC, it will be open to him to take recourse
to appropriate proceedings in accordance with law.
Writ petition is disposed of as above.
THOTTATHIL B. RADHAKRISHNAN
Judge
mrcs