IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16975 of 2010(Q)
1. DASSAPPAN @ DASAN AGED 38 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
2. THE DISRTICT SUPERINTENDENT OF POLICE
3. THE DEPUTY SUPERINTENDENT OF POLICE,
4. THE SUB INSPECTOR OF POLICE,
5. GOOPAKUMAR G.,
For Petitioner :SRI.C.RAJENDRAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/07/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = = = =
W.P.(c).No.16975 of 2010
= = = = = = = = = = = = = =
Dated this the 21st day of July, 2010
JUDGMENT
In this writ petition filed under Article 226 of the
Constitution of India, the petitioner who is the accused in
Crime No.400/2010 of Kizhakkekallada Police Station
registered for offences punishable under Sections
395,332,353,308 and 294(b) and 3(1) of the Prevention of
Destruction of Public Properties Act, 1984, seeks a direction
to entrust the investigation of the said case with a superior
officer not below the rank of a Dy.S.P.
2. 4th respondent, Sub Inspector of Police, East
Kallada Police Station has filed a statement after traversing
the averments in the writ petition. I am not going into the
allegations and counter allegations in the light of the
admission in the said statement to the effect that on
27.5.2010 the Superintendent of Police, Kollam has ordered
W.P.(c).No.16975 of 2010
2
investigation of the above crime namely Crime No.400/2010
as well as another crime namely Crime No.399/2010 to the
Dy.S.P, DCRB, Kollam. In the light of the fact that the
investigation of the above two crimes has been entrusted
with an Officer of the rank of a Dy.S.P., the petitioner also
has no subsisting grievance in the matter . This writ
petition is accordingly closed, recording the above
statement.
Dated this the 21st day of July, 2010.
V. RAMKUMAR, JUDGE
sj