IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24774 of 2009(Q)
1. IBRAHIMKUTTY,HAYAR HOUSE,
... Petitioner
Vs
1. THE DISTRICT SUPERINTENDENT OF POLICE,
... Respondent
2. MR.SHERIFF,SUB-INSPECTOR OF POLICE,
For Petitioner :SRI.S.M.ALTHAF
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :17/11/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
W.P.C.NO. 24774 OF 2009
------------------------------------------
Dated 17th November 2009
JUDGMENT
Petitioner is the accused in Crime
No.606/2009 of Kottiyam police station registered for
the offences under Sections 20 and 21 of Kerala
Protection of River Banks and Regulation of Removal of
River Sand Act. This petition is filed under Article
226 of Constitution of India, for a writ of mandamus
directing first respondent, Superintendent of Police,
Kottiyam to consider and pass orders in Ext.P2
application.
2. Learned counsel appearing for the
petitioner and learned Government Pleader were heard.
3. Case of the petitioner in Ext.P2
petition filed before the first respondent is that the
case is not being properly investigated and therefore,
investigation is to be taken over by first respondent
or to be entrusted to some other officer. It is for
the first respondent to consider the petition.
Writ petition is disposed directing first
Wpc 24774/09
2
responder to pass appropriate order in Ext.P2
petition within thirty days from the date of
receipt of a copy of the judgment.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.