High Court Kerala High Court

Sadiq Ali K.C vs State Of Keala on 2 July, 2007

Kerala High Court
Sadiq Ali K.C vs State Of Keala on 2 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2766 of 2007(D)


1. SADIQ ALI K.C.,
                      ...  Petitioner

                        Vs



1. STATE OF KEALA,
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE,

3. SUPERINTENDENT OF POLICE,

4. DEPUTY INSPECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :02/07/2007

 O R D E R
                                R.BASANT, J

                             ----------------------

                         W.P.C.No.2766 of 2007

                       ----------------------------------------

                  Dated this the 2nd  day of July 2007




                                JUDGMENT

Statement of the Director General of Police has been

received. Circular No.13/07 dated 25/6/2007 has been issued

now, in pursuance of the directions in Balachandran v. State of

Kerala [2000(2) KLT 352], it is reported. The grievance of the

petitioner has already been redressed in as much as a crime has

been registered on his complaint as Crime No.477/07 of

Kunnamkulam police station. I am satisfied, in these

circumstances, that no further directions are necessary in the

matter now.

2. This writ petition is in these circumstances, dismissed

as agreed.






                                                          (R.BASANT, JUDGE)

jsr


                          // True Copy//          PA to Judge


Crl.M.C.No.    2


Crl.M.C.No.    3


         R.BASANT, J





           C.R.R.P.No.





              ORDER





21ST DAY OF JULY 2006


Crl.M.C.No.                           5





The learned Public Prosecutor again prays for time only.

The learned Public Prosecutor shall take instructions from the

second respondent and appraise this court whether any

directions has been issued to subordinate police officials in

pursuance of the directions issued to him in Balachandran v.

State of Kerala [2000(2) KLT 352]. The learned Public

Prosecutor shall also make his submission before this court as to

whether the course adopted by the officers of registering the

complaint as a petition and conducting only an enquiry without

registering any crime is correct or not and what further

corrective action is proposed to be taken.

Call on 28/03/2007.

Hand over copy of this order to the learned Public

Prosecutor.