High Court Kerala High Court

P.H. Thomas vs Coconut Development Board on 15 January, 2010

Kerala High Court
P.H. Thomas vs Coconut Development Board on 15 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32742 of 2009(Q)


1. P.H. THOMAS, S/O. JOSE,
                      ...  Petitioner

                        Vs



1. COCONUT DEVELOPMENT BOARD,
                       ...       Respondent

2. JOSE KOLLIYIL CONVENOR,

3. THE DEPUTY SUPERINTENDENT OF

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :15/01/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ------------------------------------------
             W.P.C.NO.32742 OF 2009
           ------------------------------------------
           Dated 15th          January 2010


                         O R D E R

Petition is filed under Article 226

of Constitution of India for a writ of

mandamus commanding third respondent

Deputy Superintendent of Police, Vigilance

and Anti-corruption to take up Ext.P2

complaint and investigate the case. Third

respondent filed a statement that the

allegation in Ext.P2 is against the

Managing Director of Coconut Development

Bureau and others and was forwarded to

Superintendent of Police, C.B.I., Ernakulam

for necessary action and therefore, third

respondent cannot do anything in this

complaint.

       2. When            the          case          cannot  be

Wpc 32742/09
                        2


investigated    by  the   Vigilance   and   Anti-

corruption, no direction     could be issued to

take     up  the investigation  as  sought   for.

Granting liberty to the petitioner to file a

complaint as provided under Section 156(3) of

Code of Criminal Procedure or to seek relief

against C.B.I. the petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.