High Court Kerala High Court

P.S.Sreekumaran vs The State Of Kerala Represented By on 8 November, 2010

Kerala High Court
P.S.Sreekumaran vs The State Of Kerala Represented By on 8 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33338 of 2010(N)


1. P.S.SREEKUMARAN, S/O.P.N.SADASIVAN,
                      ...  Petitioner
2. M.PADMANABHAN, S/O.N.MUTHAIA,
3. RAJAN BALU, S/O.M.CHINNAIYAN,

                        Vs



1. THE STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE CITY POLICE COMMISSIONER,

                For Petitioner  :SRI.A.B.MOHANAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :08/11/2010

 O R D E R
              K.M.JOSEPH & M.C.HARI RANI, JJ.
        ------------------------------------------------------
                  W.P.(C) No.33338 of 2010
            ----------------------------------------------
           Dated, this the 8th day of November, 2010

                         J U D G M E N T

K.M.Joseph, J.

Petitioners are conducting psycho-spiritual training

classes and healing sessions in their office in

Thiruvananthapuram and outside Kerala. Some persons

having vested interests have fed wrong information to the

police and have misguided that the activities are criminal in

nature and prohibited under law. Police are harassing and

intimidating the petitioners. On these allegations the

petitioners are before us.

2. Learned Government Pleader, on instructions,

submits that no complaint has been received against the

petitioners as of now and that the respondents do not intend to

interfere as things stand. We record the same and close the

writ petition.

(K.M.JOSEPH)
JUDGE.

(M.C.HARI RANI)
JUDGE.

MS