IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2069 of 2008(U)
1. SHIJITH C.C., S/O. CHANDRAN P.T.,
... Petitioner
Vs
1. DIRECTOR GENERAL OF POLICE,
... Respondent
2. THE SUPERINTENDENT OF POLICE, PALAKKAD.
3. S.I. OF POLICE,
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :20/10/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
---------------------------------------------
W.P.C.NO.2069 OF 2008
---------------------------------------------
Dated 20th October, 2010
JUDGMENT
Petition is filed under Article 226 of
Constitution of India for a further
investigation of Crime No.266/2006 of Town
South Police Station, Palakkad contending that
there was no proper investigation.
2. As held by the Apex Court in Sakiri
Vasu v. State of U.P (2008 (1) KLT 724), if
the grievance of the petitioner is that the
case is not being properly investigated,
petitioner to approach the learned Magistrate
under Section 156(3) of Code of Criminal
Procedure for appropriate direction. With
liberty to approach the learned Magistrate,
petition is disposed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.