High Court Kerala High Court

Vinishious K.H. vs Ravi Sathar on 5 August, 2009

Kerala High Court
Vinishious K.H. vs Ravi Sathar on 5 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22139 of 2009(J)


1. VINISHIOUS K.H., S/O. K.A.HENRY,
                      ...  Petitioner

                        Vs



1. RAVI SATHAR,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE ASSISTANT COMMISSIONER OF POLICE,

4. THE COMMISSIONER OF POLICE,

5. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.B.N.SHIVSANKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :05/08/2009

 O R D E R
                P.R. RAMAN & P. BHAVADASAN, JJ.
                = = = = = = = = = = = = = = = = = = =
                      W.P.(C) NO. 22139 OF 2009
                       = = = = = = = = = = = = =
        DATED THIS, THE 5TH DAY OF AUGUST, 2009.

                           J U D G M E N T

Raman, J.

The ground alleged in the writ petition is that the action

of Respondents 1 and 2 is illegal amounting to an offence under the

Indian Penal Code and the inaction on the part of Respondents 3 and

4 in such circumstances, has resulted in denial of justice to the

petitioner. Therefore, this is a fit case where petitioner could

approach the Magistrate Court by filing a private complaint on the

said ground alleged in the writ petition.

The writ petition is therefore closed, without prejudice to the

petitioner’s right to approach the Magistrate Court as aforesaid.

P.R. RAMAN, JUDGE

P. BHAVADASAN, JUDGE.

KNC/-