IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 345 of 2008(N)
1. ABDUL HALIM, S/O. SHIHABUDIN,
... Petitioner
Vs
1. DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE, KALLAMPALAM.
For Petitioner :SRI.B.S.SWATHY KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/01/2008
O R D E R
V.RAMKUMAR, J
= = = = = = = = = = = = =
W.P.(C). No.345 Of 2008
= = = = = = = = = = = = = =
Dated this the 3rd day of January, 2008
JUDGMENT
In this writ petition filed under Article 226 of the
Constitution of India, the petitioner who is the complainant in
Ext.P2 complaint, seeks a writ of mandamus commanding the
Deputy Superintendent of Police, Attingal and Sub Inspector of
Police, Kallampalam to register a crime on the basis of Ext.P2
complaint and conduct investigation in accordance with law.
2. The remedy of a person aggrieved by the inaction or
refusal of the police officials in registering the F.I.R., is under
section 154(3) Cr.P.C. or Section 156(3) Cr.P.C or Sec.190 read
with Sec. 200 of the Code of Criminal Procedure. (vide judgment
dated 1.1.08 in W.P.C.No.29637 of 2007 by this Court and
Sakiri Vasu v. State of U.P. and Others – 2007(13) SCALE
693).
Accordingly, leaving the petitioner to any of the above
remedies, this writ petition is dismissed as not maintainable.
(V.RAMKUMAR, JUDGE)
sj