IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27063 of 2009(C)
1. LENIN, S/O. MOHANAN,
... Petitioner
Vs
1. CIRCLE INSPECTOR OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. SIVAPRASAD,
4. ASSISTANT INSPECTOR GENERAL OF POLICE
For Petitioner :SRI.LIJU. M.P
For Respondent :SRI.M.DINESH
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :13/11/2009
O R D E R
KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.P.(C) NO.27063 OF 2009
---------------------------------------------
Dated this the 13th day of November, 2009
JUDGMENT
Kurian Joseph, J.
The Writ Petition is filed with the following prayers:-
i) Issue a writ of mandamus or any other
appropriate writ or order or direction, directing the
respondents 1 to 3 not to harass the petitioner and his
family members;
ii) Issue a writ of mandamus or any other
appropriate writ or order or direction, directing the
respondent No.4 to take necessary actions in Exhibit-P2,
at the earliest in accordance with law and to conduct
proper enquiry in Crime No.104/09 of Thumba Police
Station.
2. It is seen from the counter affidavit filed by the 4th
respondent and also the statement filed by the 1st respondent that the
petitioner is involved in various crimes under the jurisdiction of various
police stations. In case the petitioner has any grievance with regard to
the conduct of police, it will be open to the petitioner to approach the
Police Complaint Authority. In case the petitioner has any grievance
with regard to the conduct of investigation, it is for him to approach the
Magistrate of competent jurisdiction. Learned counsel for the
W.P.(C) NO.27063 of 2009 2
petitioner submits that only because the petitioner refused to be a party
to the illegal relationship of the 3rd respondent, all the troubles have
croped up. It is certainly open to the petitioner to point out these
aspects also before the Police Complaint Authority in which case the
said authority will look into those allegations as well. The learned
counsel for the petitioner also submits that the 3rd respondent is
misusing his office for harassing the petitioner and members of his
family. There will be a direction to the 4th respondent to look into that
aspect and take appropriate action on Ext.P2, in accordance with law.
The Writ Petition is disposed of as above.
(KURIAN JOSEPH)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
spc