IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30137 of 2005(K)
1. P.K. VIJAYAKUMAR,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. COMMISSIONER OF POLICE,
4. CIRCLE INSPECTOR OF POLICE, VIZHINJAM.
5. THE SUB INSPECTOR OF POLICE,
6. SURESH KUMAR,
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :28/02/2007
O R D E R
C.N.RAMACHANDRAN NAIR, J.
-----------------------------------
WP(C) No. 30137 of 2005
-------------------------
Dated, this the 28th day of February, 2007
J U D G M E N T
Petitioner’s case is that the 6th respondent as Officer-in-
charge of the 5th respondent Police Station filed several bogus
complaints against the petitioner at the request of some others,
who tried forcefully to cut open a road over the petitioner’s
property. It is stated that final report has filed by the 5th
respondent before the Magistrate Court. The prayer in the writ
petition is for a direction to the 2nd respondent to conduct enquiry
in the matter. I do not think any direction is called for at this
stage because the Judicial Magistrate, who is dealing with the
case, will be in a position to pass more effective orders if
complaints are found to be bogus. This writ petition is closed
leaving freedom to the petitioner to raise all allegations against
the Investigating Officer before the Judicial Magistrate for his
consideration.
(C.N.RAMACHANDRAN NAIR, JUDGE.)
jg