IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11299 of 2008(T)
1. SANIL K.MOHAN, S/O.K.MOHANAN PILLAI,
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE,
... Respondent
2. THE SUPERINTENDENT OF POLICE, PALAKKAD.
3. THE DEPUTY SUPERINTENDENT OF POLICE,
4. RAJAGOPALAN,
For Petitioner :SRI.BABU S. NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :10/06/2008
O R D E R
R.BASANT, J.
----------------------
W.P.C.No.11299 of 2008
----------------------------------------
Dated this the 10th day of June 2008
J U D G M E N T
The report of the learned Magistrate shows and the records
which have been produced confirm that an order has been
passed on 27/7/2007 by the learned Magistrate dropping the
proceedings. The same must be reckoned as an order dismissing
the complaint filed by the petitioner under Section 203 Cr.P.C.
2. Without prejudice to the right of the petitioner to
challenge the order dated 27/7/2007 dismissing the complaint, I
am satisfied that this writ petition can now be dismissed.
3. The learned counsel for the petitioner submits that
disciplinary proceedings has not been initiated against the fourth
respondent by the first respondent though requests to that effect
were made.
4. In the light of the dismissal of the complaint, I do not
want to make any observation regarding that now.
5. This writ petition is in these circumstances dismissed.
(R.BASANT, JUDGE)
jsr // True Copy// PA to Judge
W.P.C.No. 2
W.P.C.No. 3
R.BASANT, J.
CRL.M.CNo.
ORDER
21ST DAY OF MAY2007