IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22170 of 2009(Q)
1. SMT.P.K.KRISHNAKUMARI, AGED 60 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. P.K.MANOHARAN,
For Petitioner :SRI.SUNIL NAIR PALAKKAT
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :06/10/2010
O R D E R
M.SASIDHARAN NAMBIAR,J.
---------------------------------------------
W.P.C.NO.22170 OF 2009
---------------------------------------------
Dated 6th October, 2010
JUDGMENT
This petition is filed under
Articles 226 and 227 of Constitution of
India for a writ of mandamus or direction
commanding first respondent to consider
Ext.P3 within thirty days or in the
alternative to permit petitioner to file
an application under Section 156(3) of Code
of Criminal Procedure before the concerned
Magistrate. Ext.P3 is a petition submitted
before the Chief Minister to direct CBI
investigation in Crime No.65/2005 of Kannur
Town Police Station. After completing
investigation, final report has been
submitted in Crime No.65/2005 and
cognizance was taken by the learned
Wpc 22170/09
2
Magistrate for the offences under Sections 471
and 468 of Indian Penal Code as C.C.334/2007. I
find no reason to issue any direction as sought
for by the petitioner with regard to Ext.P3.
For approaching the concerned Magistrate under
Section 156(3) of Code of Criminal Procedure,
no permission of this Court is necessary.
Petition is disposed.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.