IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2350 of 2009(D)
1. MOHANKUMAR, S/O.NARAYANA MENON,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. INSPECTOR GENERAL,
3. SUPERINTENDENT OF POLICE,
4. THE VILLAGE OFFICER,
For Petitioner :SRI.LIJU. M.P
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :20/07/2009
O R D E R
V.GIRI, J
.......................
W.P.(C).2350/2009
.......................
Dated this the 20th day of July, 2009
JUDGMENT
Petitioner claims title to a property having an
extent of 1.30 Acres in old survey No.939/1
(Re.Sy.No.68, 69 of Block No.35) of Aluva East Village.
According to him, after he came into possession of
Ext.P3 document, on the death of his mother, he made
an attempt to pay tax in relation to the same and it was
not accepted. He was then told that certain documents
have been created in relation to different portions of
the property, in favour of different persons. He
therefore, requested an enquiry in this regard and filed
a complaint before the 3rd respondent, the
Superintendent of Police. Going by the affidavit filed by
the 3rd respondent, the Superintendent of police,
Ext.P5 complaint has been forwarded to the Director of
Vigilance and Anti Corruption Bureau for an enquiry
after obtaining orders from the Government, which in
turn was forwarded to the District Collector, who is now
required to conduct enquiry and filed report.
W.P.(C).2350/09
2
2. Having heard learned counsel on both sides, I am
of the view that the direction now required is one to
the District Collector to see that the enquiry on
Ext.P5 originally filed before the 3rd respondent and
later forwarded to the District Collector at the
instance of the Director of Vigilance and Anti
Corruption Bureau is completed within three months
from the date of receipt of a copy of this judgment. It
is ordered accordingly. Once such enquiry is
completed, results thereof shall be intimated to the
petitioner. All other contentions of the petitioner are
left open.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs