High Court Kerala High Court

Ananthan.T.N vs State Of Kerala on 10 December, 2009

Kerala High Court
Ananthan.T.N vs State Of Kerala on 10 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34928 of 2009(I)


1. ANANTHAN.T.N, S/O. NEELAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. SUPERINTENDENT OF POLICE,

4. MR. SHAJI (FATHERS NAME NOT KNOWN TO

5. CHERIAN P. ABRAHAM,

                For Petitioner  :SRI.K.T.SHYAMKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :10/12/2009

 O R D E R
            KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
                   ---------------------------------------------
                       W.P. (C) NO. 34928 OF 2009
                   ---------------------------------------------
                 Dated this the 10th day of December, 2009


                                 JUDGMENT

Kurian Joseph, J.

This Writ Petition is filed mainly with the following prayer:

“Issue a writ of mandamus or any other
appropriate writ, order or direction directing the
respondents 1 to 3 to take immediate action to
desist the 4th respondent and his proxies from
harassing the petitioner and to ensure that the
4th respondent returns the mobile phones and bag
containing valuables of the petitioner back to
him which are illegally detained by the 4th
respondent at his office.”

2. The learned Government Pleader, on instruction, submits that it

was the petitioner who had left the bag containing mobile phones and

other materials with the 4th respondent, Circle Inspector of Police. It is

always open to the petitioner to go to the office of the 4th respondent and

take back his bag. There will be a direction to the Circle Inspector of

Police, Nilambur to hand over the bag and the materials therein to the

W.P.(C) NO. 34928/2009 2

petitioner after preparing an inventory in the presence of the petitioner.

This shall be done immediately on production of a copy of this judgment.

Since, the petitioner has filed Ext.P5 complaint before the police

complaint authority, it is for him to pursue the same in accordance with

law.

The Writ Petition is disposed of as above.

(KURIAN JOSEPH)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

W.P.(C) NO. 34928/2009 3

KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.

W.P.(C)NO.34928/2009

JUDGMENT

10th December, 2009

W.P.(C) NO. 34928/2009 4