IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4911 of 2009(I)
1. RAJENDRAN PILLAI, PANAVILA VEEDU,
... Petitioner
Vs
1. DISTRICT SUPERINTENDENT OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE, ATTINGAL.
3. SUDHEER,
4. AJITHA KUMARI, D/O.DAMODARAN PILLAI,
For Petitioner :SRI.PIRAPPANCODE V.S.SUDHIR
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :27/02/2009
O R D E R
J.B.KOSHY, Ag.C.J & V.GIRI, J.
-------------------------------
W.P.(C).NO.4911 OF 2009 (I)
-----------------------------------
Dated this the 27th day of February, 2009
J U D G M E N T
KOSHY,Ag.CJ.
This is a petition alleging police harassment. It is
submitted by the Government Pleader that petitioner is an
accused in a crime and he was arrested and remanded. If a
crime is registered, police is free to conduct investigation
according to law. If petitioner is harassed, he can approach the
Jurisdictional Magistrate for appropriate relief. Recording the
submission that investigation will be conducted only according to
law, this writ petition is disposed of.
J.B.KOSHY
ACTING CHIEF JUSTICE
V.GIRI
JUDGE
prp
J.B.KOSHY & THOMAS P. JOSEPH, JJ.
——————————————————–
M.F.A.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
6th November, 2008