IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12512 of 2007(M)
1. ABYCHEN VARGHESE,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT SUPERINTENDENT OF POLICE,
3. THE DY S.P.,
4. MR. SAINUDHEEN,
5. MARYKUTTY JOSEPH,
For Petitioner :SRI.V.K.SUNIL
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :08/04/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
~~~~~~~~~~~~~~~~~~~~~~
W.P.(C) No. 12512 of 2007
~~~~~~~~~~~~~~~~~~~~~~
Dated, this the 8th day of April, 2009
J U D G M E N T
The prayer of the petitioner, who claims to be a public spirited
citizen, is for the issuance of a Writ of Mandamus directing the respondents
1 and 2 to conduct an enquiry into the misconducts of the 4th respondent,
as highlighted in Exhibit P2 representation and to take appropriate action
against him on the basis of such enquiry. Absolutely no locus standi is
established for seeking such a relief, particularly, when the alleged
misconduct and the scope of disciplinary action against the delinquent
would come within the exclusive jurisdiction of the employer and not for a
stranger to intrude.
2. When the above matter came up for admission before this Court
on 11.04.2007, it was sought to be adjourned at the instance of the
petitioner, to be posted after the mid-summer vacation. No further steps
are seen taken from the part of the petitioner to have it had brought up for
admission causing issuance of notice to the respondents for adjudication
on merits. It appears that the petitioner is no more interested with the
alleged grievance projected in the above writ petition.
In the above circumstance, no interference is called for and the W.P.
(C) is dismissed accordingly.
P.R.RAMACHANDRA MENON, JUDGE
kmd.