IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5596 of 2006(N)
1. THOMAS STEPHEN, IYKKARAMMANNIL,
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE,
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. THE SUB-INSPECTOR OF POLICE,
For Petitioner :SRI.SURIN GEORGE IPE
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/09/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.5596 of 2006
----------------------------------------------
Dated 19th September, 2008.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
“(1) Issue a writ of mandamus or other appropriate
writ direction or order commanding respondents 1 and 2 to
conduct a proper investigation in light of the facts appraised in
Ext.P3 representation.
(2) Issue a writ of mandamus or other appropriate
writ direction or order commanding respondents 1 and 2 to
conduct the investigation in crime No.345 of 2004 of Mannar
Police Station in a fair and impartial manner by a police officer not
below the rank of a Deputy Superintendent of Police having
untarnished service records.”
In view of the decision of the Supreme Court in Sakiri Vasu v.
State of U.P. and Others (2008(2) KHC 13), it is for the
petitioner to approach the Magistrate of competent jurisdiction, in
which case, the investigation can be continued under the
supervision of the said court.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.5596 of 2006
———————————————-
J U D G M E N T
Dated 19th September, 2008.