IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33116 of 2009(Q)
1. MEERA MISTRY, D/O. SARASWATHY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SUB-INSPECTOR OF POLICE (CRIME),
For Petitioner :SRI.C.UNNIKRISHNAN (KOLLAM)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/06/2010
O R D E R
V. RAMKUMAR, J.
.................................
W.P.(c).No.33116 of 2009
....................................
Dated: 10.06.2010
JUDGMENT
In this writ petition filed under Article 226 of the Constitution
of India, the petitioner seeks to quash Ext.P1 FIR in Crime
No.389/2009 of Poojappura Police Station for offences punishable
under Sections 8(a) and (b) of the Immoral Traffic (Prevention)
Act, 1956. Various grounds including the want of competence of
the Sub Inspector of Police are raised in support of the above
prayer.
2. The learned Government Pleader would submit that the
Sub Inspector of Police was acting on the written authorisation of
the C.I.of Police who is an empowered officer.
3. It is too early for this Court to consider the contentions
raised by the petitioner since the case is still under investigation.
If the Police, after completion of the investigation, file a final
report, charge sheeting the petitioner and in case grounds exist to
assail the charge sheet the petitioner can assail the same in
appropriate proceedings.
Reserving the above right of the petitioner this writ petition is
disposed of.
Dated this the 10th day of June, 2010.
V. RAMKUMAR, JUDGE
sj