IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38635 of 2010(D)
1. SANAL KUMAR, S/O. KRISHNANKUTTY,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY UNDER
... Respondent
For Petitioner :SRI.SABU S.KALLARAMOOLA
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :04/01/2011
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
W.P.(C). No.38635 of 2010
--------------------------------------
Dated this the 4th day of January, 2011.
JUDGMENT
This petition is in challenge of Ext.P6, order dated April 8, 2009 of the
Additional Chief Secretary to the Government whereby sanction to prosecute the
officials referred to therein was refused. When this matter came up for hearing
learned counsel for petitioner submitted that since the alleged act of the officials
concerned was not connected with the discharge of their official duty and hence
sanction under Section 197 of the Code of Criminal Procedure is not required,
petitioner has already filed a private complaint against the said officials. Learned
counsel has sought permission to withdraw this petition without prejudice to the
right of petitioner to proceed with the private complaint.
2. I have heard learned counsel for petitioner and Public Prosecutor
who appeared for the respondent.
Having regard to the circumstances stated, this petition is dismissed as
withdrawn without prejudice to the right if any of the petitioner to proceed with the
private complaint said to have been instituted against the officials concerned.
THOMAS P.JOSEPH,
Judge.
cks