IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8831 of 2010(Q)
1. MOHANAN, S/O.KRISHNAN KUTTY,
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/06/2010
O R D E R
V.RAMKUMAR, J
......................................................
W.P.(C) No. 8831 of 2010
...........................................................
Dated: 2nd day of June, 2010
JUDGMENT
The main prayer in this Writ Petition is to direct the 2nd
respondent Sub Inspector of Police, Koratty Police Station to
handover the investigation in Crime No. 249 of 2010 of Koratty
Police Station to an officer not below the rank of the Circle
Inspector of Police.
2. After the decision of Zakiri Vasu v. State of U.P.
2008 (1) KLT 725 (SC) the remedy of the petitioner is to
approach the Magistrate and seek appropriate directions.
Reserving the above right of the petitioner to approach
the Magistrate, this Writ Petition is dismissed.
V. RAMKUMAR, JUDGE
ani/