High Court Kerala High Court

G.Raman Nair vs The High Power Commission … on 24 May, 2007

Kerala High Court
G.Raman Nair vs The High Power Commission … on 24 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12478 of 2007(I)


1. G.RAMAN NAIR, FORMER PRESIDENT,
                      ...  Petitioner

                        Vs



1. THE HIGH POWER COMMISSION APPOINTED BY
                       ...       Respondent

2. STATE OF KERALA  REPRESENTED BY

3. THE DEPUTY SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :24/05/2007

 O R D E R


             H.L.DATTU, C.J. & K.T. SANKARAN, J.

         ------------------------------------

                 W.P.(C).NO. 12478 OF  2007

         ------------------------------------

             Dated this the 24th day of May, 2007



                          JUDGMENT

H.L.DATTU, C.J.

The reliefs sought for in this Writ Petition are:

i) To declare that the first respondent commission

has no powers to exercise any of the powers of a

constitutional court particularly under Article

226 of the Constitution of India and its actions

in constituting a team of police officers to

conduct investigations, enquiries etc. are totally

void, unconstitutional and made in violation of

the provisions of the Code of Criminal Procedure.

ii) To call for the records leading upto Ext.P3

and quash the same by the issuance of a Writ of

Certiorari or any other appropriate writ, order or

direction.

2. At the time of entertaining this Writ

Petition, this Court had directed the learned

Government Advocate to seek necessary instructions from

the respondents.

3. The matter is posted again today for

admission.

W.P.(C)NO.12478 OF 2007

:: 2 ::

4. Learned Government Advocate on instructions

would submit that pursuant to the notice issued

(Ext.P3), the petitioner had appeared before the

respondents and his statement is recorded.

5. In view of this development, in our opinion,

for the present we need have to consider the first

relief of the petitioner.

Accordingly, we dispose of this Writ Petition.

Liberty is reserved to the petitioner to approach this

Court, if need arise in future. All the contentions of

both the parties are left open. Ordered accordingly.

(H.L.DATTU)

Chief Justice

(K.T.SANKARAN)

Judge

ahz/