IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28496 of 2010(J)
1. SATHEESH S,S/O.SAHADEVAN, AGED 36 YEARS
... Petitioner
Vs
1. SUPERINTENDENT,CENTRAL BUREAU OF
... Respondent
2. THE DIRECTOR
For Petitioner :SRI.P.M.ZIRAJ
For Respondent :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :15/09/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN &
P.Q.BARKATH ALI, JJ.
-------------------------------------------
W.P(C).No.28496 OF 2010
-------------------------------------------
Dated this the 15th day of September, 2010
JUDGMENT
Thottathil B.Radhakrishnan, J.
The petitioner states that he runs an institution preparing
students for entrance examination for recruitment in the Indian
Railways and Indian Army. He says that one Praveen and Rajesh
were arrested by the C.B.I. on allegation of having received
amounts offering appointments in the Indian Army and that
C.B.I. officials of Ernakulam unit are visiting the residence of the
petitioner in search of him. The petitioner further states that his
father is suffering from acute cancer and is admitted in the
Amrutha hospital and the C.B.I. officials are regularly coming to
the hospital also in search of him. We find that the immediate
requirement is for the petitioner to appear before the first
respondent Superintendent of C.B.I. If there is any case against
him, the C.B.I. officials are well within authority to question him.
Learned counsel for the C.B.I. states that the petitioner is the
WPC.28496/10
2
third accused. With this, we are not inclined to treat this writ
petition on allegation of police harassment as an application for
bail or anticipatory bail. Therefore, we dismiss this writ petition
without prejudice to the petitioner’s right to seek relief from the
competent court, in accordance with law.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
Sd/-
P.Q.BARKATH ALI,
Judge.
kkb.16/09.