Kerala High Court
Valsan vs State Of Kerala on 17 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18451 of 2009(Q)
1. VALSAN, S/O.KANDAYAN, AGED 62 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
For Petitioner :SRI.P.F.FRANCIS
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :17/07/2009
O R D E R
M. SASIDHARAN NAMBIAR, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 18451 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 17th day of July, 2009
JUDGMENT
This petition is filed under Article 226 of the Constitution of
India for a writ of mandamus directing the respondent to register a
case pursuant to Ext.P2 complaint filed before the Director General
of Police. Learned Government Pleader submitted that Ext.P2
complaint was enquired into and as it was found that no cognizable
offence was made out and so no case was registered. In such
circumstances remedy of the petitioner is to file a private complaint
before the learned Magistrate. With that liberty this petition is
dismissed.
M. SASIDHARAN NAMBIAR,
JUDGE
ttb