IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28792 of 2010(Y)
1. S.SADASIVAN,AGED 62 YEARS,
... Petitioner
2. K.SATHIDEVI,W/O.S.SADASIVAN,
Vs
1. THE INSPECTOR GENERAL OF POLICE,
... Respondent
2. THE SUPERINTENDENT OF POLICE,PARUR.
3. THE CIRCLE INSPECTOR OF POLICE,PARUR.
4. THE SUB INSPECTOR OF POLICE,PARUR.
5. SAKTHIDARAN @ BABY,S/O.SHANMUGHAM,
For Petitioner :SRI.T.M.RAMAN KARTHA
For Respondent :SRI.MANSOOR.B.H.
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :12/10/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
* * * * * * * * * * * * *
W.P.C.No.28792 of 2010
----------------------------------------
Dated this the 12th day of October 2010
J U D G M E N T
K.M.JOSEPH,J
The petitioners are the parents of one Gangadevi, who died
in suspicious circumstances, at the residence of her husband, the
5th respondent. Three children were born in the wedlock of their
deceased daughter. The complaint in the writ petition is that the
petitioners are being harassed by the police officers.
Investigation into the matter is not being done correctly and
properly. Hence the petitioners approached this Court seeking
the following reliefs:
i) issue a writ of mandamus directing
the 1st respondent to act upon Ext.P1 complaint
and take appropriate action against respondents
2 to 4 for the lapse on their part in investigation
on the death of the petitioner’s daughter –
S.Gangadevi on suspicious circumstances.
ii) issue a writ of mandamus directing
respondents 2 to 4 not to harass the petitioners
on the basis of complaints filed by the 5th
respondent.
2. Adv.Sri.B.H.Mansoor appears for the 5th respondent.
W.P.C.No.28792 of 2010 2
3. As far as the 1st prayer is concerned, we would think
that the petitioners may have to approach the appropriate
court/forum. No doubt, a counter affidavit is filed. The
petitioners, of course, seek time to file reply affidavit. Since we
are not pronouncing on the merits of the allegations made by the
parties, we do not deem it necessary to grant time.
4. The learned Government Pleader would submit that a
suicide note was allegedly left behind by the deceased daughter
of the petitioners tending to implicate the petitioners and her
brother. The learned Government Pleader would submit that all
that is being done is the investigation of the matter and there
would be no harassment of the petitioners.
5. We record the submission made by the learned
Government Pleader and leave open the 1st prayer so that it is
open to the petitioner to seek remedy in the appropriate forum.
6. This writ petition is disposed of as above.
(K.M.JOSEPH, JUDGE)
(M.C.HARI RANI, JUDGE)
jsr
// True Copy// PA to Judge
W.P.C.No.28792 of 2010 3
W.P.C.No.28792 of 2010 4
K.M.JOSEPH & M.C.HARI RANI, JJ.
.No. of 200
ORDER/JUDGMENT
30/082010