High Court Kerala High Court

Kunhalan Haji vs Superintendent Of Police on 15 October, 2010

Kerala High Court
Kunhalan Haji vs Superintendent Of Police on 15 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31696 of 2010(J)


1. KUNHALAN HAJI, S/O.KOYAKUTTY,
                      ...  Petitioner

                        Vs



1. SUPERINTENDENT OF POLICE,(RURAL)
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. NIJIL JACOB, S/O.JACOB,

                For Petitioner  :SRI.K.MUHAMMED SALAHUDHEEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :15/10/2010

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

           ---------------------------------------------
            W.P.C.NO.31696 OF 2010
           ---------------------------------------------
           Dated         15th October, 2010


                         JUDGMENT

Petition is filed under Article 226

of Constitution of India for a writ of

mandamus directing first respondent to

enquire Ext.P3.

2. Learned counsel appearing for

the petitioner was heard.

3. If grievance of the petitioner

is that a congnizable offence was committed

and a complaint was filed before the

Station House Officer and it is not being

investigated, remedy is to approach the

concerned Magistrate under Section 156(3)

of Code of Criminal Procedure. If it is a

non cognizable offence, petitioner has to

Wpc 31696/10 2

file a complaint before the concerned

Magistrate. Petitioner is not entitled to

approach this Court by filing a writ petition,

without approaching the learned Magistrate.

Petition is dismissed with liberty to

seek appropriate remedy.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.