IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22112 of 2010(L)
1. K.P.MOHAMMED KUNJI, S/O.ABOOBAKER HAJI,
... Petitioner
Vs
1. DIRECTOR GENERAL OF POLICE(LAW & ORDER)
... Respondent
2. INSPECTOR GENERAL OF POLICE,
3. SUPERINTENDENT OF POLICE,
4. DY.SUPERINTENDENT OF POLICE,
5. CIRCLE INSPECTOR OF POLICE,
6. SUB INSPECTOR OF POLICE,
7. K.ABDUL GAFOOR,
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :21/07/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 22112 of 2010 L
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 21st day of July, 2010
JUDGMENT
Joseph, J.
The petitioner has approached this Court complaining
police harassment.
2. The learned Government Pleader, on instructions,
submits that the petitioner himself had actually filed Ext.P1
complaint before the Dy.S.P., which was forwarded to the Circle
Inspector of Police for investigation and in connection with the
same the petitioner was asked to go to the office of the Circle
Inspector.
3. It is submitted by the learned counsel for the petitioner
that the petitioner is prepared to co-operate with the investigation.
W.P.(C).No. 22112 of 2010
2
4. Learned Government Pleader submits that the investigation
will be done in accordance with law.
5. We record the said submission and close this Writ Petition.
(K. M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm