High Court Kerala High Court

Mohanan vs The Director General Of Police on 2 June, 2010

Kerala High Court
Mohanan vs The Director General Of Police on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8831 of 2010(Q)


1. MOHANAN, S/O.KRISHNAN KUTTY,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/06/2010

 O R D E R
                             V.RAMKUMAR, J
                ......................................................
                      W.P.(C) No. 8831 of 2010
              ...........................................................

                   Dated: 2nd day of June, 2010


                                 JUDGMENT

The main prayer in this Writ Petition is to direct the 2nd

respondent Sub Inspector of Police, Koratty Police Station to

handover the investigation in Crime No. 249 of 2010 of Koratty

Police Station to an officer not below the rank of the Circle

Inspector of Police.

2. After the decision of Zakiri Vasu v. State of U.P.

2008 (1) KLT 725 (SC) the remedy of the petitioner is to

approach the Magistrate and seek appropriate directions.

Reserving the above right of the petitioner to approach

the Magistrate, this Writ Petition is dismissed.

V. RAMKUMAR, JUDGE

ani/