High Court Kerala High Court

K.Hussain Koya Thangal vs The District Superintendent Of … on 6 November, 2009

Kerala High Court
K.Hussain Koya Thangal vs The District Superintendent Of … on 6 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27259 of 2009(Q)


1. K.HUSSAIN KOYA THANGAL,
                      ...  Petitioner

                        Vs



1. THE DISTRICT SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. JAMALUDHEEN,S/O.SHAHUL HAMEED,

                For Petitioner  :SRI.K.KARTHIKEYA PANICKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :06/11/2009

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

              ------------------------------------------
                W.P.C.NO. 27259 OF 2009
              ------------------------------------------

              Dated      6th     November 2009


                          JUDGMENT

This petition is filed under Article 227 of

Constitution of India for a writ of mandamus to

direct respondents 1 and 2 to investigate Exts.P1 and

P3 complaints jointly. Ext.P1 is a complaint which was

sent for investigation by Judicial First Class

Magistrate, Kollam under Section 156(3) of Code of

Criminal Procedure based on which Ext.P2 FIR was

registered and the case is being investigated. Ext.P3

is a complaint filed by the petitioner before the

Superintendent of Police alleging that a complaint was

filed before Sub Inspector of Police, Kundara police

station but no FIR was registered and therefore,

direction is to be issued to register a case and

investigate the case.

2. A direction cannot be issued to

investigate Ext.P2 crime along with a crime to be

registered as sought for. When case of the petitioner

is that a complaint was preferred before the Station

Wpc 27259/09
2

House Officer and as provided under Section 154, no

case is registered and Ext.P3 complaint was filed

before the Superior officer and still no FIR is

registered, as held by the Apex court in Sakiri Vasu

v. State of U.P (2008 (1) KLT 724) remedy of the

petitioner is not to approach the High Court under

Article 227 of Constitution of India but to approach

the Magistrate under Section 156(3) of Code of

Criminal Procedure. With that liberty petition is

dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.