High Court Kerala High Court

Lalithamma. C. vs State Of Kerala on 5 September, 2008

Kerala High Court
Lalithamma. C. vs State Of Kerala on 5 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18969 of 2006(G)


1. LALITHAMMA. C., THOTTATHIL VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE,

3. SUPERINTENDENT OF POLICE,

4. THE CIRCLE INSPECTOR OF POLICE,

5. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :05/09/2008

 O R D E R
                        KURIAN JOSEPH, J.
               -----------------------------------------
                   W.P(C) No.18969 of 2006
               -----------------------------------------
          Dated this the 5th day of September, 2008

                             JUDGMENT

In the matter of investigation of Crime No.231/2005 of

Adoor Police Station in case the petitioner has still any grievance

left the petitioner can approach the criminal court, in view of the

decision of the Supreme Court in Sakiri Vasu v. State of U.P.

2008(2) KHC 13 (SC).

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.18969 of 2006

———————————–

JUDGMENT

5th September, 2008