IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29669 of 2008(F)
1. KALA, RASHEED MANZIL,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. SOMARAJAN, AJI BHAVANAM,
4. SASIDHARA KURUP, DILEEP BHAVANAM,
5. RAJU, RAJESH BHAVANAM, PAZHAKULAM.P.O.,
6. UTHAMAN, S/O.NARAYANAN,
7. SUBHADRA, RAJESH BHAVAN, THENGUMTHARA,
For Petitioner :SRI.D.KISHORE
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :07/10/2008
O R D E R
H.L. DATTU, C.J. & A.K. BASHEER, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.P (C)No. 29669 of 2008
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 7th day of October, 2008
Judgment
Basheer, J:
Having heard learned counsel for the petitioner and having perused
the materials available on record , we are of the view that this writ petition
can be disposed of with a direction to respondent No.1 to take appropriate
action on Ext.P4 complaint dated August 28, 2008 which is stated to have
been filed by the petitioner, in accordance with law.
Ordered accordingly.
H.L. DATTU
Chief Justice
A.K. BASHEER
Judge
an.