IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32742 of 2009(Q)
1. P.H. THOMAS, S/O. JOSE,
... Petitioner
Vs
1. COCONUT DEVELOPMENT BOARD,
... Respondent
2. JOSE KOLLIYIL CONVENOR,
3. THE DEPUTY SUPERINTENDENT OF
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :15/01/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
W.P.C.NO.32742 OF 2009
------------------------------------------
Dated 15th January 2010
O R D E R
Petition is filed under Article 226
of Constitution of India for a writ of
mandamus commanding third respondent
Deputy Superintendent of Police, Vigilance
and Anti-corruption to take up Ext.P2
complaint and investigate the case. Third
respondent filed a statement that the
allegation in Ext.P2 is against the
Managing Director of Coconut Development
Bureau and others and was forwarded to
Superintendent of Police, C.B.I., Ernakulam
for necessary action and therefore, third
respondent cannot do anything in this
complaint.
2. When the case cannot be
Wpc 32742/09
2
investigated by the Vigilance and Anti-
corruption, no direction could be issued to
take up the investigation as sought for.
Granting liberty to the petitioner to file a
complaint as provided under Section 156(3) of
Code of Criminal Procedure or to seek relief
against C.B.I. the petition is disposed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.