IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23420 of 2010(Q)
1. THOMAS MATHEW, S/O.MATHEW,
... Petitioner
Vs
1. THE COMMISSIONER OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. RAJ.P. @ KUMAR RAJ, BINDHU NIVAS,
For Petitioner :SRI.SABU THOZHUPPADAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :02/12/2010
O R D E R
M.Sasidharan Nambiar, J.
--------------------------
W.P.(C)No.23420 of 2010 Q
--------------------------
JUDGMENT
This petition is filed under Article 226 of
Constitution of India for a direction to the first
respondent to entrust investigation of the
complaint filed by the third respondent against
petitioner seeking police protection and directing
first respondent to initiate appropriate
proceedings in Exhibit P5 petition submitted before
City Police Commissioner seeking investigation on
the complaint filed by the third respondent.
2. Learned counsel appearing for the petitioner
was heard.
3. Complaining police harassment, petitioner
approached this Court by filing W.P.(C)No.
22258/2010. By Exhibit P4 judgment, recording the
submission of the learned Government Pleader that
police are only enquiring into the complaint, the
writ petition was disposed. It is thereafter this
WPC 23420/10 2
petition is filed. I find no reason to direct an
investigation of the complaint filed against the
petitioner by the third respondent at the instance
of the petitioner, when, admittedly, no crime has
so far been registered.
In such circumstances, petition is dismissed.
2nd December, 2010 (M.Sasidharan Nambiar, Judge)
tkv