High Court Kerala High Court

A.K.Abdul Azeez vs The Sub Inspector Of Police on 1 July, 2010

Kerala High Court
A.K.Abdul Azeez vs The Sub Inspector Of Police on 1 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19114 of 2010(L)


1. A.K.ABDUL AZEEZ S/O ABDUL KHADER,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. DY. SUPERINTENDENT OF POLICE,

3. DEPUTY SUPERINTENDENT OF POLICE,

4. INSPECTOR GENERAL OF POLICE,

5. MUKHATHALA GOPINATHAN, CHARIVILA

6. KOHAMMAD SHAFI, KUTTIVILA THEKKETHIL,

7. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.TRIPTEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :01/07/2010

 O R D E R
           K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
         ------------------------------------------------------
                  W.P.(C) No.19114 of 2010-L
             ----------------------------------------------
               Dated, this the Ist day of July, 2010

                          J U D G M E N T

K.M.Joseph, J.

Petitioner seeks the following reliefs:

“i. to issue a writ of mandamus or any other appropriate

writ or order or direction directing the respondent No.2 not

to harass the petitioner and not to interfere with disputes

between the petitioner and respondents No.5 and 6.

ii. to issue a writ of mandamus or any other appropriate

writ or order or direction directing the respondent No.4 to

see that the petitioner will not be harassed by the

respondent No.2”.

2. Learned Government Pleader, on instructions,

submits that an investigation is conducted by the 2nd

respondent. There are conflicting reports given by

respondents 2 and 3. The report given by the 3rd respondent

is in favour of the petitioner. The 2nd respondent on the other

hand has given a report which is against the petitioner.

Thereupon, the Deputy Superintendent of Police (Narcotic Cell)

Kollam has been asked to submit a report in view of the

conflict. Learned Government Pleader submits that the said

WPC No.19114/2010 -2-

officer will conduct investigation in accordance with law and

there will be no harassment as such. We record the

submission of the learned Government Pleader and close the

writ petition. Learned counsel for the petitioner submits that

petitioner will co-operate with the investigation.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS