IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31605 of 2007(K)
1. A.M.SUNNY
... Petitioner
Vs
1. SUPERINTENDENT OF POLICE,
... Respondent
2. DEPUTY SUPERINTENDENT OF POLICE
3. SUB INSPECTOR OF POLICE
4. RIYAS, AGED 37 YEARS
For Petitioner :SRI.A.K.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :01/12/2007
O R D E R
R. BASANT, J.
- - - - - - - - - - - - - - - - - - - - - -
W.P.C.No. 31605 of 2007 K
- - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of December, 2007
JUDGMENT
The short grievance of the petitioner is that no action has
been taken on Ext.P2 complaint submitted by him before the
third respondent. The learned Govt. Pleader, after taking
instructions, submits that Crime No.188 of 2007 of Rajapuram
police station, for offences punishable, inter alia, under Sections
447 and 427 I.P.C. has been registered on 22.11.2007. The
learned Govt. Pleader undertakes that a proper investigation shall
be conducted in the matter and an appropriate final decision
taken. In the light of the submissions of the learned Govt.
Pleader, I am satisfied that no further directions need be issued in
this Writ Petition. The learned counsel for the petitioner also
accepts the same.
W.P.C.No. 31605 of 2007
2
2. This Writ Petition is accordingly dismissed as unnecessary
now. But I may hasten to observe that the dismissal of this writ
petition will not fetter the the liberty of the petitioner to approach this
Court later, if no proper investigation is conducted.
(R. BASANT)
Judge
tm