IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30048 of 2009(Q)
1. R.RANJAN, S/O.RAGHAVAN,
... Petitioner
Vs
1. THE DISTRICT SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.M.J.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :23/10/2009
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
W.P.(C)No.30048 of 2009 Q
--------------------------
JUDGMENT
This petition is filed under Article 226 of
Constitution of India for a direction to respondents 1
and 2 to investigate Exhibit P1 complaint filed before
the District Superintendent of Police, Kottayam. If no
action is taken on a petition filed before the Station
House Officer or the Superintendent of Police, remedy
of the petitioner is not to rush to the High Court to
invoke Article 226 of Constitution of India. Instead,
as held by the Apex Court in Sakiri Vasu v. State of
U.P. (2008 (1) KLT 724), petitioner has to approach the
concerned Magistrate under Section 156(3) of Code of
Criminal Procedure.
With the liberty to approach the Magistrate under
Section 156(3) of Code of Criminal Procedure, petition
is dismissed.
23rd October, 2009 (M.Sasidharan Nambiar, Judge)
tkv