High Court Kerala High Court

Abdul Nazar vs State Of Kerala on 10 June, 2009

Kerala High Court
Abdul Nazar vs State Of Kerala on 10 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 1894 of 2009()


1. ABDUL NAZAR,POTTANGAL HOUSE,THANALOOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

2. SUPERINTENDENT OF POLICE,MALAPPURAM.

3. CIRCLE INSPECTOR OF POLICE,THIRURANGADI,

4. THE SUB INSPECTOR OF POLICE,THIRURANGADI

                For Petitioner  :SRI.DILIP MOHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :10/06/2009

 O R D E R
               M.SASIDHARAN NAMBIAR, J.
                ==================
                Crl.M.C. No. 1894 of 2009
                ==================
           Dated this the 10th day of June, 2009.


                           O R D E R

This petition is filed under Section 482 of Code of

Criminal Procedure to give direction to respondents 2 to 4

to investigate Crime No.160/2009 of Thirurangadi Police

Station in a proper manner and to arrest the accused

forthwith. If the petitioner is not satisfied with the

investigation, he is entitled to approach the Magistrate

under Section 156(3) of Code of Criminal Procedure for

appropriate order. Petitioner is not entitled to approach

this Court without approaching the Magistrate. With that

liberty to the petitioner, petition is dismissed.

M.SASIDHARAN NAMBIAR
JUDGE

dkr