IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2766 of 2007(D)
1. SADIQ ALI K.C.,
... Petitioner
Vs
1. STATE OF KEALA,
... Respondent
2. DIRECTOR GENERAL OF POLICE,
3. SUPERINTENDENT OF POLICE,
4. DEPUTY INSPECTOR GENERAL OF POLICE,
For Petitioner :SRI.S.RAJEEV
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice R.BASANT
Dated :02/07/2007
O R D E R
R.BASANT, J
----------------------
W.P.C.No.2766 of 2007
----------------------------------------
Dated this the 2nd day of July 2007
JUDGMENT
Statement of the Director General of Police has been
received. Circular No.13/07 dated 25/6/2007 has been issued
now, in pursuance of the directions in Balachandran v. State of
Kerala [2000(2) KLT 352], it is reported. The grievance of the
petitioner has already been redressed in as much as a crime has
been registered on his complaint as Crime No.477/07 of
Kunnamkulam police station. I am satisfied, in these
circumstances, that no further directions are necessary in the
matter now.
2. This writ petition is in these circumstances, dismissed
as agreed.
(R.BASANT, JUDGE)
jsr
// True Copy// PA to Judge
Crl.M.C.No. 2
Crl.M.C.No. 3
R.BASANT, J
C.R.R.P.No.
ORDER
21ST DAY OF JULY 2006
Crl.M.C.No. 5
The learned Public Prosecutor again prays for time only.
The learned Public Prosecutor shall take instructions from the
second respondent and appraise this court whether any
directions has been issued to subordinate police officials in
pursuance of the directions issued to him in Balachandran v.
State of Kerala [2000(2) KLT 352]. The learned Public
Prosecutor shall also make his submission before this court as to
whether the course adopted by the officers of registering the
complaint as a petition and conducting only an enquiry without
registering any crime is correct or not and what further
corrective action is proposed to be taken.
Call on 28/03/2007.
Hand over copy of this order to the learned Public
Prosecutor.