High Court Kerala High Court

V.P.G.Nambiar vs State Of Kerala on 23 February, 2007

Kerala High Court
V.P.G.Nambiar vs State Of Kerala on 23 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1573 of 2007(K)


1. V.P.G.NAMBIAR, S/O.KAMMARAN NAMBIAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. DIRECTOR OF VIGILANCE INVESTIGATION,

3. SUPERINTENDENT OF POLICE,

4. CIRCLE INSPECTOR OF POLICE,

5. R.K.RAGHAVAN, S/O.ANDY,

6. N.K.AJITH, TREASURER,

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice R.BASANT

 Dated :23/02/2007

 O R D E R


                              R. BASANT, J.

               -------------------------------------------------

                     W.P.(C) NO. 1573  OF  2007-K

               -------------------------------------------------

             Dated this the 23rd day of February, 2007


                                JUDGMENT

The grievance of the petitioner in this writ petition is

that no action was being taken on Ext.P1 complaint filed by

him before the authorities. Notice was given. The 4th

respondent has filed a statement in which it is said that an

enquiry has been conducted and certain recommendations

have been made to the Director of Vigilance and Anti-

corruption Bureau and further directions in the matter are

awaited.

2. That report was submitted on 12/10/06, it is

submitted. Directions of the Government are awaited to

proceed further in the matter.

3. I need, in these circumstances, only direct that the

Government must take a decision in the matter within a period

of three months from this date under intimation to the

petitioner.

4. But the petitioner raises a further grievance.

According to him, he will be a crucial witness in the matter .

W.P.(C) NO. 1573 OF 2007-K -: 2 :-

To vex and harass him unnecessarily, it is suggested that a

detailed probe has to be conducted for the period from 1984

onwards as seen from the statement of the 4th respondent. The

petitioner submits that that attempt is only to vex and harass him

who was the earlier President of the Society running the school.

At the moment, I need not issue any direction in the matter.

The Government when it considers the report submitted to it by

the Superintendent of Police, Vigilance and Anti-corruption

Bureau will certainly take into account all the relevant

circumstances and issue appropriate directions. If the

petitioner is, in any way, aggrieved by such direction, it shall be

open to him to seek relief in accordance with law.

5. This writ petition is, in these circumstances, allowed to

the above extent.

Sd/-

(R. BASANT, JUDGE)

Nan/

//true copy//

P.S. to Judge