High Court Kerala High Court

T.Purushothaman vs State Of Kerala on 3 February, 2009

Kerala High Court
T.Purushothaman vs State Of Kerala on 3 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18890 of 2007(W)


1. T.PURUSHOTHAMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. INSPECTOR GENERAL OF POLICE,

3. THE DISTRICT COLLECTOR,

4. SHRI. P.T.VASU,

                For Petitioner  :SRI.SUNIL NAIR PALAKKAT

                For Respondent  :SRI.S.RAJEEV

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/02/2009

 O R D E R
                   ANTONY DOMINIC,J.
              -----------------------
                 W.P.(C).No.18890 OF 2007
              ------------------------
          Dated this the 3rd day of February, 2009.

                         JUDGMENT

Petitioner states that he is a victim of assault by the 4th

respondent, the Circle Inspector of Police. It would appear

that into the allegations raised by the petitioner an enquiry

was conducted by the Assistant Collector(under training).

Ext.P1 is the report that was submitted, where it is

concluded that the 4th respondent is guilty of the alleged

police excesses in Payyannur area against the activists of

Janavedi, of which the petitioner was the Convener.

In this writ petition, what the Petitioner complains is

that although the report was submitted way back in 2002,

there has not been any further action on it. Learned

Government Pleader submits that the matter is pending

before the 2nd respondent.

WP(c).No.18890/07 /2/

Thus it is obvious that a final decision on the basis of

Ext.P1 report has not been taken. Since the matter is penidng

before the 2nd respondent, I direct the 2nd respondent to

consider Ext.P1 report and take a decision on the complaint

made by the petitioner, in the light of the findings therein. A

decision as above shall be take by the 2nd respondent as

expeditiously as possible and at any rate within 4 weeks from

the date of production of a copy of the judgment.

Petitioner shall produce a copy of the judgment before

the 2nd respondent for compliance.

(ANTONY DOMINIC)
JUDGE
vi/