IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4605 of 2007(W)
1. MINI VARGHESE, CHERIYA VAILY PARAMBIL
... Petitioner
2. SHEEBA PHILIP, CHERIYA VAILY
3. GEORGE PHILIP,
4. SUMA JOY @ PHILOMINA SUMA,
5. BIJU SEBASTIAN, THEKKUMPURAM HOUSE,
6. MARY JOSEPH,
7. NOMIN JOSE, KAKKARAVELI,
8. SUNY NOMI, THEKKUMPURAM HOUSE,
9. ELSY DAVID, ATTIPPETTY HOUSE,
10. JWALA DAVID, ATTIPPETTY HOUSE,
11. LISSY ROB, ANJIPARAMBU HOUSE,
12. ROB, ANJIPARAMBU HOUSE,
13. M.L.BABY PAUL, KATTAMPALLYKALATHIL
14. SIMMY ALEX, D/O.K.V.PAUL,
Vs
1. VIJAYAKUMAR, PROP.CHIRAYIL CHITTIES
... Respondent
2. MARY VIJAYAKUMAR, CHIRAYIL CHITTIES
3. THE SUB INSPECTOR OF POLICE,
4. THE SECRETARY TO THE GOVT. OF KERALA,
For Petitioner :SRI.N.M.JAMES
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :19/02/2007
O R D E R
R. BASANT, J.
-------------------------------------------------
W.P.(C) NO. 4605 OF 2007-W
-------------------------------------------------
Dated this the 19th day of February, 2007
JUDGMENT
The grievance of the petitioners is that Exts.P1 to 14
petitions submitted by them to the 3rd respondent have not
received the attention which is due to them under law.
Though those petitions reveal the commission of cognizable
offences, the third respondent has not registered a crime and
has not conducted investigation into the allegations raised in
the said complaints.
2. The learned Public Prosecutor, on instructions,
submits that while it is true that Exts.P1 to P14 complaints
have been received, no separate crimes have been registered
on the basis of those complaints as the grievances raised in
those complaints do also come within the sweep of the
allegations raised in another complaint on the basis of which
Crime No.226/06 of the Aroor Police Station under Sec.420 of
the IPC has been registered against respondents 1 and 2
herein. In these circumstances, it is not necessary to
W.P.(C) NO. 4605 OF 2007-W -: 2 :-
register separate crimes, submits the learned Public
Prosecutor.
3. I accept the said submission of the learned Public
Prosecutor. Inasmuch as Exts.P1 to P14 are receiving the
requisite attention from the Investigator, I am satisfied that
no further directions are necessary in this case invoking the
powers under Art.226 of the Constitution.
4. This writ petition is, in these circumstances,
dismissed accepting the submission of the learned Public
Prosecutor that the grievances of the petitioners are being
attended to and the needful shall be done in the
investigation of Crime No.226/06.
Sd/-
(R. BASANT, JUDGE)
Nan/
//true copy//
P.S. to Judge