High Court Kerala High Court

Pothan John vs The Superintendent Of Police on 7 October, 2010

Kerala High Court
Pothan John vs The Superintendent Of Police on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30458 of 2010(F)


1. POTHAN JOHN, AGED 65 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE, IDUKKI.
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.V.A.JOHNSON (VARIKKAPPALLIL)

                For Respondent  : No Appearance

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

 Dated :07/10/2010

 O R D E R
               K.M.JOSEPH & M.C.HARI RANI, JJ.
         ------------------------------------------------------
                 W.P.(C) No.30458 of 2010-F
            ----------------------------------------------
            Dated, this the 7th day of October, 2010

                          J U D G M E N T

K.M.Joseph, J.

Petitioner has approached this Court seeking

reliefs against harassment by police and also for a direction to

abstain from interfering with the disputes if any regarding the

boundary.

2. Learned Government Pleader, on instructions,

submits that there is a petition received from the neighbor of

the petitioner that the petitioner has cut the leaves belonging

to the neighbor. On the basis of the complaint petitioner is

called. He is not turned up, he submits.

3. Learned counsel for the petitioner submits that

petitioner will co-operate with the enquiry. Learned

Government Pleader submits that there will be no harassment

of the petitioner other than lawful enquiry and investigation in

the matter. We record the said submission and close the writ

petition.

(K.M.JOSEPH)
JUDGE.

(M.C.HARI RANI)
JUDGE.

MS