High Court Kerala High Court

C.Sobana Das vs The Principal Secretary on 16 September, 2010

Kerala High Court
C.Sobana Das vs The Principal Secretary on 16 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28647 of 2010(Q)


1. C.SOBANA DAS,
                      ...  Petitioner

                        Vs



1. THE PRINCIPAL SECRETARY ,
                       ...       Respondent

2. THE DIRECTOR OF REVENUE INTELLIGENCE,

3. THE DIRECTOR GENERAL,

4. THE PRINCIPAL SECRETARY TO GOVERNMENT

5. M.KUNJAPPY KURIYIL,

                For Petitioner  :SRI.P.A.SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :16/09/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.
           ---------------------------------------------
             W.P.C.NO.28647 OF 2010
           ---------------------------------------------
           Dated 16th          September, 2010


                         JUDGMENT

Petition is filed under Article

226 of Constitution of India for a writ of

mandamus to direct respondents 1 to 4 to

conduct effective investigation in detail

by authorising central investigation

agencies like CBI, National Investigation

Agency, FERRA and Revenue Intelligence

regarding the illegal activities of fifth

respondent, receipt of foreign fund and its

misuse and diversion, illegal occupation of

government land and purchase of vast extent

of land under the cover of a Trust and his

nexus with terrorist and fundamental

groups. According to the petitioner he had

submitted Exts.P1 to P4 representations/

Wpc 28647/10
2

complaints and no action was taken so far.

2. If no action is taken on Exts.P1 to

P4 complaints, remedy of the petitioner is to

file a complaint before the concerned

Magistrate under Section 156(3) of Code of

Criminal Procedure as held by the Apex Court in

Sakiri Vasu v. State of U.P (2008 (1) KLT

724). Petitioner is not entitled to directly

approach this Court by filing a petition under

Article 226 of Constitution of India.

Petitioner did not produce any materials in

support of the allegations raised in this

petition. Petition can only be dismissed.

Petitioner at this stage submitted that

petition may be dismissed as withdrawn.

Petition is dismissed as withdrawn.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.