High Court Kerala High Court

Abdul Halim vs Deputy Superintendent Of Police on 3 January, 2008

Kerala High Court
Abdul Halim vs Deputy Superintendent Of Police on 3 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 345 of 2008(N)


1. ABDUL HALIM, S/O. SHIHABUDIN,
                      ...  Petitioner

                        Vs



1. DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE, KALLAMPALAM.

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/01/2008

 O R D E R
                                 V.RAMKUMAR, J

                         = = = = = = = = = = = = =

                           W.P.(C). No.345 Of 2008

                        = = = = = = = = = = = = = =

                     Dated this the 3rd day of January, 2008


                                   JUDGMENT

In this writ petition filed under Article 226 of the

Constitution of India, the petitioner who is the complainant in

Ext.P2 complaint, seeks a writ of mandamus commanding the

Deputy Superintendent of Police, Attingal and Sub Inspector of

Police, Kallampalam to register a crime on the basis of Ext.P2

complaint and conduct investigation in accordance with law.

2. The remedy of a person aggrieved by the inaction or

refusal of the police officials in registering the F.I.R., is under

section 154(3) Cr.P.C. or Section 156(3) Cr.P.C or Sec.190 read

with Sec. 200 of the Code of Criminal Procedure. (vide judgment

dated 1.1.08 in W.P.C.No.29637 of 2007 by this Court and

Sakiri Vasu v. State of U.P. and Others – 2007(13) SCALE

693).

Accordingly, leaving the petitioner to any of the above

remedies, this writ petition is dismissed as not maintainable.

(V.RAMKUMAR, JUDGE)

sj