IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30453 of 2006(A)
1. SHAJI C.S.,
                      ...  Petitioner
                        Vs
1. SUB INSPECTOR OF POLICE,
                       ...       Respondent
2. SUPERINTENDENT OF POLICE,
3. SUB DIVISIONAL MAGISTRATE,
                For Petitioner  :SRI.K.I.SAGEER
                For Respondent  : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.R.UDAYABHANU
 Dated :08/12/2006
 O R D E R
                            J.B.KOSHY & K.R.UDAYABHANU, JJ.
                            ------------------------------
                                 W.P.(C)NO.30453 OF 2006
                            ------------------------------
                                 Dated 8th December, 2006
                                         JUDGMENT
Koshy,J
.
This is a petition alleging police harassment. It
is the case of the petitioner that he purchased 9.6 cents of
property, but, owner of the nearby property filed a complaint
before the police stating that there is a thodu in the
petitioner’s property and petitioner is obstructing free flow
of water through it and based on that complaint the police is
harassing the petitioner. On instructions, learned
Government Pleader submitted that when a complaint was filed
before the Revenue Divisional Officer, on direction of the
R.D.O. police has only questioned the petitioner. If the
petitioner has got rights over the property, it is for the
petitioner to approach appropriate authorities, but, police
cannot be prevented from conducting enquiries as per the
instruction of the R.D.O. Petitioner has to approach the
R.D.O. for appropriate orders at the earliest.
The writ petition is disposed of accordingly.
J.B.KOSHY
JUDGE
K.R.UDAYABHANU
JUDGE
tks