High Court Kerala High Court

C.V.Ushakumari vs State on 13 September, 2010

Kerala High Court
C.V.Ushakumari vs State on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27419 of 2004(L)


1. C.V.USHAKUMARI, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. STATE,
                       ...       Respondent

2. SUPERINTENDENT OF POLICE, KANNUR.

3. DIRECTOR GENERAL OF POLICE,

4. P.SUKUMARAN,

                For Petitioner  :SRI.V.N.RAMESAN NAMBISAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :13/09/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
              W.P.C.NO.27419 OF 2004
           ---------------------------------------------
           Dated 13th          September, 2010


                         JUDGMENT

Petition is filed by the wife of

fourth respondent under Article 226 of

Constitution of India for a writ of

mandamus to direct Superintendent of Police

and Director General of Police to conduct

investigation on Ext.P9 complaint and a

further direction to investigate the

offence of fabrication of birth register

of the child born to one Manju.

2. Learned counsel appearing for

the petitioner and learned Government

Pleader were heard.

3. As held by the Apex Court in

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

724) when the allegation of the petitioner

Wpc 27419/04
2

is that there is no proper investigation in

respect of the complaint filed by the

petitioner before Superintendent of Police,

remedy is to approach the concerned Magistrate

under Section 156(3) of Code of Criminal

Procedure and not to rush to the High Court

under Article 226 of Constitution of India.

Granting liberty to approach the learned

Magistrate under Section 156(3) of Code of

Criminal Procedure, petition is disposed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.