High Court Kerala High Court

David Joseph vs State Of Kerala on 17 March, 2009

Kerala High Court
David Joseph vs State Of Kerala on 17 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7108 of 2009(G)


1. DAVID JOSEPH, THENGUPURACKAL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. ASSISTANT COMMISSIONER OF POLICE,

3. CIRCLE INSPECTOR OF POLICE,

4. ANSHAD, HEAD CONSTABLE,

                For Petitioner  :SRI.SAIBY JOSE KIDANGOOR

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.KURIAN JOSEPH
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :17/03/2009

 O R D E R
                      KURIAN JOSEPH, Ag. CJ &
                   S.S.SATHEESACHANDRAN, J.
             -------------------------------------------
               Writ Petition (C) No.7108 OF 2009
             -------------------------------------------
            Dated this the 17th day of March, 2009.


                           J U D G M E N T

Kurian Joseph, Ag.CJ.

Petitioner approached this Court alleging harassment by the

police. Learned Government Pleader on instruction submits that

police has no intention to interfere with various disputes involving

the petitioner on money transactions, being civil nature.

Therefore, the petitioner need not have any apprehension of

harassment by the police. Learned counsel for the petitioner

submits that harassment is by the 4th respondent in his official

capacity.

There will be a direction to the second respondent to look

into the complaint regarding the alleged misuse of power by the

4th respondent.

This writ petition is disposed of as above.

KURIAN JOSEPH
ACTING CHIEF JUSTICE

S.S.SATHEESACHANDRAN
JUDGE
smp

KURIAN JOSEPH, Ag.CJ &
S.S.SATHEESACHANDRAN,J.

W.P.(C) No.7108 OF 2009

J U D G M E N T

17.03.2009