High Court Kerala High Court

Jayalakshmi vs The Superintendent Of Police on 29 March, 2007

Kerala High Court
Jayalakshmi vs The Superintendent Of Police on 29 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9225 of 2007(W)


1. JAYALAKSHMI, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :29/03/2007

 O R D E R
                  J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                ------------------------------------------------------

                                W.P.(C).NO. 9225 OF 2007

                                -----------------------------

                    Dated this the 29th day of March, 2007.


                                        JUDGMENT

Koshy, J.

This is a petition alleging police harassment. On instructions

Government Pleader submitted that there is a family dispute and on the basis

of the complaint of the sister-in-law of the petitioner, she was called to the

police station and no crime is registered. A widow cannot be called to the

police station that too when she is not an accused in a registered crime.

Recording the above submission that police will not interfere in the family

dispute without orders of the Family Court and will not harass the petitioner,

this Writ Petition is disposed of.

J.B.KOSHY, JUDGE.

T.R.RAMACHANDRAN NAIR, JUDGE.

bkn