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