IN THE HIGH COURT OF KERALA AT ERNAKULAM
Crl.MC.No. 4193 of 2009()
1. M. MOHAMMED KUNJI, S/O. KUNHABDULLA
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DISTRICT SUPERINTENDENT OF
3. MR. ARAVINDAN MANIKKOTH,
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :02/09/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
Crl.M.C.No.4193 of 2009
--------------------------
ORDER
This petition is filed under Section 482 of
Code of Criminal Procedure for a direction to
respondents 1 and 2 to look into Annexures-A1 to A4
news items published by the third respondent and to
proceed against the third respondent initiating
appropriate legal action.
2. A statement was filed by Sub Inspector of
Police, Hosdrug stating that legal opinion was
sought in respect of the publications and it was
advised that there is no scope for registering a
criminal case. In the light of the report, when the
news items were already considered for taking
action, no direction is warranted.
Petition is dismissed.
2nd September, 2010 (M.Sasidharan Nambiar, Judge)
tkv