High Court Kerala High Court

Sunilkumar .K. vs The Circle Inspector Of Police on 14 July, 2009

Kerala High Court
Sunilkumar .K. vs The Circle Inspector Of Police on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19190 of 2009(P)


1. SUNILKUMAR .K., AGED 35 YEARS
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE
                       ...       Respondent

2. THE ASSISTANT SUB INSPECTOR OF POLICE

3. SHYNI, ALUMTHURUTHI HOUSE

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  : No Appearance

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

 Dated :14/07/2009

 O R D E R
                   P.R. RAMAN & P. BHAVADASAN, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         W.P.(C) No. 19190 of 2009
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 14th day of July, 2009.

                                      JUDGMENT

Raman, J,

According to the petitioner, there are some money

transactions between the petitioner and the third respondent,

and at the instance of the third respondent, respondents 1 and 2

are compelling the petitioner to give back the money.

According to the petitioner, third respondent owes money to

the petitioner.

2. Government Pleader on instructions submits that

not only a complaint has been received from the third

respondent, but also there is a complaint against the petitioner

alleging involvement in sexual harassment.

So far as no crime is registered against the

petitioner, the presence of the petitioner could be ensured only

after issuing notice under Section 160 of Code of Criminal

Procedure.

WPC.19190/2009. 2

The writ petition is closed.

P.R. Raman,
Judge

P. Bhavadasan,
Judge

sb.