IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22139 of 2009(J)
1. VINISHIOUS K.H., S/O. K.A.HENRY,
... Petitioner
Vs
1. RAVI SATHAR,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE ASSISTANT COMMISSIONER OF POLICE,
4. THE COMMISSIONER OF POLICE,
5. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.B.N.SHIVSANKAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :05/08/2009
O R D E R
P.R. RAMAN & P. BHAVADASAN, JJ.
= = = = = = = = = = = = = = = = = = =
W.P.(C) NO. 22139 OF 2009
= = = = = = = = = = = = =
DATED THIS, THE 5TH DAY OF AUGUST, 2009.
J U D G M E N T
Raman, J.
The ground alleged in the writ petition is that the action
of Respondents 1 and 2 is illegal amounting to an offence under the
Indian Penal Code and the inaction on the part of Respondents 3 and
4 in such circumstances, has resulted in denial of justice to the
petitioner. Therefore, this is a fit case where petitioner could
approach the Magistrate Court by filing a private complaint on the
said ground alleged in the writ petition.
The writ petition is therefore closed, without prejudice to the
petitioner’s right to approach the Magistrate Court as aforesaid.
P.R. RAMAN, JUDGE
P. BHAVADASAN, JUDGE.
KNC/-