High Court Kerala High Court

Krishna Kumar vs State Of Kerala on 4 January, 2010

Kerala High Court
Krishna Kumar vs State Of Kerala on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37166 of 2009(M)


1. KRISHNA KUMAR,AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE SUPERINTENDENT OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.B.HARISH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :04/01/2010

 O R D E R
                  P.R. RAMAN & P.S. GOPINATHAN, JJ.
                  = = = = = = = = = = = = = = = == = = = =
                        W.P.(C) NO. 37166 OF 2009
                  = = = = = = = = = = = = = = = = = = = = =

           DATED THIS, THE 4TH DAY OF JANUARY, 2010.

                               J U D G M E N T

Raman, J.

Alleging harassment at the instance of the fourth respondent,

petitioner has filed this writ petition.

2. In the view we are taking, we are not issuing notice to the

respondents. The question as to whether there is actual harassment or not

is a question of fact. Since the petitioner has approached the Superintendent

of Police by filing Ext.P2, the matter has to be looked into by him at the

first instance. Accordingly, we direct the Superintendent of Police to look

into the matter and take appropriate action in accordance with law. For the

limited purpose of giving direction to the Superintendent of Police, he is

suo motu impleaded as a party.

A copy of this order along with a copy of the writ petition shall be

produced before the Superintendent of Police for information and

compliance.

The writ petition is disposed of as above.

P.R. RAMAN, JUDGE.

P.S. GOPINATHAN, JUDGE.

KNC/-