High Court Kerala High Court

C.Gopakumar vs The Director General Of Police on 11 February, 2008

Kerala High Court
C.Gopakumar vs The Director General Of Police on 11 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9 of 2008(A)


1. C.GOPAKUMAR, S/O.CHELLAPPAN PILLAI,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. THE COMMISSIONER OF POLICE,

3. THE ASSISTANT COMMISSIONER OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.V.E.ABDUL GAFOOR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :11/02/2008

 O R D E R
                               R.BASANT, J.

                            ----------------------

                             W.P.C.No.9 of 2008

                        ----------------------------------------

                Dated this the 11th day of February 2008


                              J U D G M E N T

There is no representation for the petitioner. The report

from the learned Magistrate shows that a final report has already

been filed alleging commission of the offence punishable under

Section 427 I.P.C only. Inasmuch as the complainant had alleged

the offence punishable under Section 380 read with 34 I.P.C also

and the final report does not allege any such offence, the learned

Magistrate has already issued notice to the petitioner to appear

before the learned Magistrate on 20/2/2008 and raise his

objections, if any. In these circumstances, I am satisfied that no

further directions need be issued in this writ petition. The learned

Magistrate has reported that treating the final report as a

complaint under Section 2(d) Cr.P.C, in view of the explanation,

appropriate decision shall be taken in the matter of cognizance of

the offence punishable under Section 427 I.P.C.

2. I do, in these circumstances, dismiss this writ petition

taking note of the report submitted by the learned Magistrate and

the submissions of the learned Public Prosecutor.






                                                            (R.BASANT, JUDGE)

jsr    // True Copy//          PA to Judge


W.P.C.No.    2


W.P.C.No.    3


       R.BASANT, J.





         CRL.M.CNo.





            ORDER





21ST DAY OF MAY2007