High Court Kerala High Court

K.Sreedharam Pillai vs The Deputy Superintendent Of … on 22 January, 2007

Kerala High Court
K.Sreedharam Pillai vs The Deputy Superintendent Of … on 22 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 924 of 2007(I)


1. K.SREEDHARAM PILLAI,
                      ...  Petitioner

                        Vs



1. THE DEPUTY SUPERINTENDENT OF POLICE.
                       ...       Respondent

2. THE S.I. OF POLICE, VILAPPILSALA,

3. PRAVIN J.CHANDRAN, DIRECTOR,

4. SREEJITH, REP. OF R.M.P.INFOTECH (P)LTD,

5. SUNIL KUMAR, REP. OF R.M.P,INFOTECH (P)

                For Petitioner  :SRI.R.MANOJ

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :22/01/2007

 O R D E R





                              R. BASANT, J.

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

                      W.P.(C) NO. 924  OF   2007-I

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

             Dated this the 22nd day of January, 2007


                                JUDGMENT

The learned Public Prosecutor, on instructions,

submits that Crime No.5/07 of Vilappilsala Police Station,

under Sec.420 of the IPC has been registered and

investigation is in progress.

2. In the light of that submission, the learned counsel for

the petitioner submits that no further relief is necessary.

3. This writ petition is, in these circumstances,

dismissed with the observation that if the petitioner has a

grievance that proper investigation is not being conducted, it

shall be open to the petitioner to approach this Court again.

Sd/-





                                                  (R. BASANT, JUDGE)


Nan/

               //true copy//            P.S. To Judge