IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23457 of 2009(B)
1. SASINI K.V.PALLIPARAMBIL HOUSE,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. S.M.JYOTHY, D/O. S. MADHAVAN,
For Petitioner :SRI.V.P.REGHURAJ
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :25/08/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
----------------------------------------------
W.P.(C) No.23457 of 2009
----------------------------------------------
Dated 25th August, 2009.
J U D G M E N T
Kurian Joseph, J.
I.A.10636/09 : Allowed.
The writ petition is filed mainly with the following
prayer :-
“Issue a writ of mandamus or other appropriate
writ, order or direction forbearing the first respondent and
his subordinates from harassing the petitioner in the
matter of complaint laid by the third respondent seeking
aid for recovery of cash from the petitioner.”
Learned Government Pleader on instruction submits that the
petitioner was only called in the process of enquiry on a
complaint submitted by the third respondent regarding a
chitty transaction. It is also submitted that there was no
harassment in the process. It is further submitted that the
police does not intend to interfere with any civil dispute
between the parties and that they would only enquire into
and if necessary, investigate with regard to offences if any
involved in the disputes between the parties. The above
WP(C) NO.23457/09 2
submissions are recorded and the writ petition is disposed
of.
KURIAN JOSEPH, JUDGE.
C.T.RAVIKUMAR, JUDGE.
tgs
KURIAN JOSEPH &
C.T.RAVIKUMAR, JJ.
———————————————-
W.P.(C) No.23457 of 2009
———————————————-
J U D G M E N T
Dated 25th August, 2009.