IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34992 of 2009(T)
1. PRASANTH.P.N., AGED 23 YEARS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE COMMISSIONER OF POLICE,
3. THE STATE OF KERALA, REPRESENTED
For Petitioner :SRI.V.R.KESAVA KAIMAL
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :11/01/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
------------------------------------------------
W.P.(C)No.34992 of 2009
------------------------------------------------
Dated this the 11th day of January, 2010
JUDGMENT
The petitioner is an aspirant for suitable employment
and has received the admit card to serve in the Army as
evidenced from Ext.P1. The petitioner requires production of
Police Clearance Certificate for joining the employment. When
the petitioner made a request before the respondent he was
informed that he is involved in Crime No.91/2002 for the
offences punishable under Sections 454, 461, 380 and 34 I.P.C.
The petitioner was a Juvenile at that time.
2. It is the case of the petitioner that the petitioner has
not received any summons in any case so far. Even though he
filed Criminal M.C.No.3700 of 2009 that was disposed on
25/11/2009 recording the submission of the prosecutor that
charge sheet has been filed before the concerned court. In
these circumstances, petitioner has filed this writ petition.
From the report forwarded by the Chief Judicial Magistrate,
Ernakulam, it is seen that alleging offence under Sections 454,
461, 380 and 34 I.P.C. the Koothattukulam Police Station has
registered a case as Crime No.91/2002 against the petitioner.
W.P.(C)No.34992 of 2009
2
The charge against him was filed before the Juvenile Justice
Board (C.J.M.Court, Ernakulam) only on 26/12/2009. Now the
same has been taken on file as C.C.No.1/2010 and was posted on
8/1/2010 for appearance of the Juvenile.
3. The petitioner has to approach the learned Chief
Judicial Magistrate, Ernakulam for getting appropriate orders.
If the petitioner files an application before the said Court, the
same will be considered and appropriate action will be taken in
view of the fact that the petitioner has to produce Police
Clearance Certificate for joining Army Service. The application
will be considered and appropriate orders will be passed without
delay.
T.R.RAMACHANDRAN NAIR,
JUDGE
Skj.