High Court Kerala High Court

M.V.Valsan vs The Director General Of Police on 12 November, 2009

Kerala High Court
M.V.Valsan vs The Director General Of Police on 12 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31960 of 2009(L)


1. M.V.VALSAN, S/O.GOVINDAN VAIDYAR,AGED
                      ...  Petitioner

                        Vs



1. THE DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. BINU JOSE CHACKO

                For Petitioner  :SRI.V.C.JAMES

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :12/11/2009

 O R D E R
            KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
              -----------------------------------------
                   W.P(C) No.31960 of 2009
              -----------------------------------------
         Dated this the 12th day of November, 2009

                            JUDGMENT

Kurian Joseph, J.

The petitioner complains of police harassment, particularly

in the matter of recovery of jewellery. The apprehension is that

the police may not follow the guidelines issued by the Government

as per Exts.P3 and P4 in the matter of recovery of stolen jewellery.

2. Learned Government Pleader submits that even while

effecting recovery, the procedure prescribed by the Government

will be followed. Learned Government Pleader further submits that

in case the petitioner has any grievance with regard to the

procedure followed or with regard to the return of the jewellery, it

is open to the petitioner to move the magistrate concerned.

Ordered accordingly.

The writ petition is disposed of as above.

Sd/-

(KURIAN JOSEPH)
JUDGE

Sd/-

(C.T.RAVIKUMAR)
JUDGE

SK/-

//true copy//

P.S. to Judge.