High Court Kerala High Court

Ayyappan Kutty vs State Of Kerala on 19 September, 2008

Kerala High Court
Ayyappan Kutty vs State Of Kerala on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3336 of 2006(V)


1. AYYAPPAN KUTTY, AGED 52 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE,

3. COMMISSIONER OF POLICE,

4. C.I. OF POLICE,

5. S.I. OF POLICE,

6. SUPERINTENDENT OF POLICE,

7. SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.C.K.ABDUL RAHIM

                For Respondent  :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/09/2008

 O R D E R
                         KURIAN JOSEPH, J.
              ----------------------------------------------
                    W.P.(C) No.3336 of 2006
              ----------------------------------------------
                 Dated 19th September, 2008.

                            J U D G M E N T

The writ petition is filed mainly with the following

prayers :-

“(1) Issue a writ of mandamus or any other
appropriate order or direction and thereby direct the 1st and 2nd
respondents to hand over the investigation in respect of Crime
No.5/2003 of Karimugal Police Station to the 6th or 7th
respondents.”

(2) Issue a writ of mandamus or any other
appropriate order or direction and thereby direct the 6th and 7th
respondent to complete the investigation within the time
stipulated by this court.”

In view of the decision of the Supreme Court in Sakiri Vasu v.

State of U.P. and Others (2008(2) KHC 13), it is for the

petitioner to approach the Magistrate of competent jurisdiction, in

which case, the investigation can be continued under the

supervision of the said court.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.3336 of 2006

———————————————-

J U D G M E N T

Dated 19th September, 2008.