IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34187 of 2006(T)
1. VAISHNAVAN BABU, AGED 45,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. CIRCLE INSPECTOR OF POLICE,
4. THE SUB INSPECTOR OF POLICE,
5. THE MANAGER,
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :19/02/2007
O R D E R
R.BASANT, J
------------------------------------
W.P(C).No.34187 of 2006
-------------------------------------
Dated this the 19th day of February, 2007
J U D G M E N T
The grievance of the petitioner is that Ext.P5 complaint
submitted by him though received by the police, no action has been
taken on such complaint. That complaint is dated 15.12.06.
2. The learned Government Pleader was directed to take
instructions. The learned Government Pleader now submits that a
crime has been registered as Crime No.44 of 2007 of Alappuzha South
Police Station and the investigation is now continuing. Though
belated, I take note that steps have been taken and the investigation
is in progress. In these circumstances, I am satisfied, that no further
directions deserve to be issued.
3. This W.P(C) is, in these circumstances, dismissed,
accepting the submission that a crime has been registered and the
investigation is in progress as stated above.
(R.BASANT, JUDGE)
rtr/-
2
3
The grievance of the petitioner is that Ext.P5 complaint, alleging
removal of his vehicle by goondas by manhandling the driver and
criminally intimidating him, though received by the police, did not
evoke any action on the part of the police. A statement has been filed
by the respondent. It shows clearly that the complaint has been
received. If complaint alleging commission of cognizable offences is
received by the police, the police is duty bound to register a crime.
The learned Government Pleader on instructions concedes that the
4
complaint has been received revealing commission of cognizable
offences. The learned Government Pleader prays for time to do the
needful. The needful shall be done within a period of 7 days.
2. Call on 15.02.07 for consideration of further submissions
to be made by the Government Pleader.
(R.BASANT, JUDGE)
rtr/-
5