High Court Kerala High Court

Sureshkumar vs Director General Of Police on 29 October, 2010

Kerala High Court
Sureshkumar vs Director General Of Police on 29 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28050 of 2004(L)


1. SURESHKUMAR, AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :29/10/2010

 O R D E R
          M.SASIDHARAN NAMBIAR,J.

           ---------------------------------------------
            W.P.C.NO.28050 OF 2004
           ---------------------------------------------
           Dated         29th October, 2010


                         JUDGMENT

Petition is filed under Articles

226 and 227 of Constitution of India for a

direction to hand over investigation of

Crime Nos.197/2004, 198/2004, 199/2004 and

203/2004 of Aryanad Police Station to the

Crime Branch. Though writ petition was

filed on 23/9/2004, it was not admitted. As

there was no representation, it was not

being called.

2. Learned Government Pleader

submitted that investigation was handed

over to Deputy Superintendent of Police,

Crime Detachment after receipt of Ext.P2

representation submitted by the writ

petitioner and after investigation a refer

Wpc 28050/04
2

report was filed in Crime No.197/2004 and

final reports were submitted in other cases. In

such circumstances, writ petition is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.