High Court Kerala High Court

Vaishnavan Babu vs State Of Kerala on 19 February, 2007

Kerala High Court
Vaishnavan Babu vs State Of Kerala on 19 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34187 of 2006(T)


1. VAISHNAVAN BABU, AGED 45,
                      ...  Petitioner

                        Vs



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

2. THE SUPERINTENDENT OF POLICE,

3. CIRCLE INSPECTOR OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

5. THE MANAGER,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :19/02/2007

 O R D E R
                                  R.BASANT, J

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

                          W.P(C).No.34187 of 2006

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

                  Dated this the  19th day of February, 2007


                                J U D G M E N T

The grievance of the petitioner is that Ext.P5 complaint

submitted by him though received by the police, no action has been

taken on such complaint. That complaint is dated 15.12.06.

2. The learned Government Pleader was directed to take

instructions. The learned Government Pleader now submits that a

crime has been registered as Crime No.44 of 2007 of Alappuzha South

Police Station and the investigation is now continuing. Though

belated, I take note that steps have been taken and the investigation

is in progress. In these circumstances, I am satisfied, that no further

directions deserve to be issued.

3. This W.P(C) is, in these circumstances, dismissed,

accepting the submission that a crime has been registered and the

investigation is in progress as stated above.

(R.BASANT, JUDGE)

rtr/-

2

3

The grievance of the petitioner is that Ext.P5 complaint, alleging

removal of his vehicle by goondas by manhandling the driver and

criminally intimidating him, though received by the police, did not

evoke any action on the part of the police. A statement has been filed

by the respondent. It shows clearly that the complaint has been

received. If complaint alleging commission of cognizable offences is

received by the police, the police is duty bound to register a crime.

The learned Government Pleader on instructions concedes that the

4

complaint has been received revealing commission of cognizable

offences. The learned Government Pleader prays for time to do the

needful. The needful shall be done within a period of 7 days.

2. Call on 15.02.07 for consideration of further submissions

to be made by the Government Pleader.

(R.BASANT, JUDGE)

rtr/-

5