High Court Madras High Court

M.Jerald Jeyaseelan vs The Superintendent Of Police on 7 July, 2008

Madras High Court
M.Jerald Jeyaseelan vs The Superintendent Of Police on 7 July, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 07/07/2008

CORAM
THE HONOURABLE MR.JUSTICE P.JYOTHIMANI

W.P.(MD)No.5966 of 2008
and
M.P.(MD)No.1 of 2008

M.Jerald Jeyaseelan			.. Petitioner

Vs

1.The Superintendent of Police
  Kanyakumari District,
  Nagercoil - 629 001.

2.The Inspector of Police
  Karungal Police Station,
  Karungal & Post,
  Kanyakumari District. 		.. Respondents

PRAYER

Petition filed under Article 226 of the Constitution of India, praying
for a Writ of Mandamus, directing the respondents to delete the petitioner's
name from the history listed rowdy list maintained by the second respondent in
H.S.No.26.

!For Petitioner ...	Mr.C.K.M.Appaji
^For Respondents...	Mr.D.Sasikumar
			Government Advocate
:ORDER

Heard Mr.D.Sasikumar, learned Government Advocate, who takes notice on
behalf of the respondents.

2.The writ petitioner is stated to have been included in the rowdy list of
the second respondent police station. A case was registered in Crime No.301 /
1994 for offence under Sections 147, 148, 341, 323, 324 read with 109 of I.P.C
and it was committed to Sessions Court in S.C.No.233 of 2004, which is pending
in the Sub Court, Padmanabhapuram. According to him, all criminal cases were
ended in acquittal and only the above case is pending. In these circumstances,
the petitioner has made a representation dated 23.04.2008 to the respondents
and no further order has been passed by the respondents.

3.Considering the above facts and circumstances, the first respondent is
directed to consider the representation of the petitioner dated 23.04.2008 for
the purpose of removal of the petitioner’s name from the rowdy list and pass
appropriate orders on merits and in accordance with law, expeditiously in any
event, within a period of four weeks from the date of receipt of a copy of this
order.

4.The petitioner is also directed to enclose a copy of the representation
dated 23.04.2008 along with a certified copy of this order to the first
respondent.

5.With the above direction, this Writ Petition is disposed of. No costs.
Consequently, connected Miscellaneous Petition is closed.

tk/mpk

To

1.The Superintendent of Police
Kanyakumari District,
Nagercoil – 629 001.

2.The Inspector of Police
Karungal Police Station,
Karungal & Post,
Kanyakumari District.