IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16772 of 2010(V)
1. SREEJITH, S/O.SREENIVASAN,
... Petitioner
2. RAJESH, S/O.RAJAN, AGED 25,
3. SHYJU, S/O.RAMAGOPALAN, AGED 25,
4. BAIJU, S/O.BALAN, AGED 23,
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE DY.SUPERINTENDENT OF POLICE,
4. THE SUPERINTENDENT OF POLICE,
5. INSPECTOR GENERAL OF POLICE,
6. THE DIRECTOR GENERAL OF POLICE,
7. SHRI.OUSEPPACHAN AMBOOKKAN,
8. SHRI.JOJO.C.T, S/O.THOMAS,
For Petitioner :SRI.M.R.DHANIL
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :04/06/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 16772 of 2010 V
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of June, 2010
JUDGMENT
Joseph, J.
The complaint of the petitioners is that they were being
harassed by respondents 1 to 6.
2. Briefly the case of the petitioners is as follows. The
petitioners are friends. On 2.3.2010, while they were standing
in front of the AKM High School, Poyya, 8th respondent, who is
a peon in the said school, came near them consuming liquor and
he picked up a quarrel with the petitioners. There was exchange
of words. After that another peon came there and abused the
petitioners. Exts.P1 and P2 are the identity cards issued to the
petitioners. Exts.P3 ans P4 are orders passed by the Sessions
Judge dismissing the bail applications on the basis of the
W.P.(C).No. 16772 of 2010
2
information given by the police that the petitioners are not involved in
any crime. Even thereafter there was harassment.
3. We heard learned counsel for the petitioner and the learned
Government Pleader.
4. The learned Government Pleader, on instructions, submits that
the first accused is yet to be arrested as he is absconding. He submits
that the respondents will not harass the petitioners. If the presence of
the petitioners is required, notice under Section 160 Cr.P.C. shall be
issued.
5. We record the said submission and close this Writ Petition.
(K. M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm