IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5199 of 2010(Y)
1. SAJEEV GEORGE,
... Petitioner
Vs
1. THE SUPERINTEND OF POLICE,
... Respondent
2. THE S.I. OF POLICE, ALUVA.
3. DAISY, W/O.JOSEPH,
For Petitioner :SMT.MEREENA JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :22/02/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
--------------------------------------------------
W.P(C). NO. 5199 OF 2010 Y
---------------------------------------------------
Dated this the 22nd February, 2010
JUDGMENT
K.M. Joseph, J.
Petitioner has approached this Court feeling aggrieved by
the interference of the second respondent, Sub Inspector of
Police in the civil dispute between the petitioner and the third
respondent. According to the petitioner, OS.No.51 of 2010 is
pending before the Munsiff Court, Aluva.
2. Learned Government Pleader got instructions. He
would submit that the petitioner was called to the police station
in connection with the complaint of the third respondent. But,
he submits that being a civil dispute, the second respondent will
not interfere in the matter. We record the submission of the
learned Government Pleader that the second respondent will not
WPC.5199 OF 2010 Y 2
interfere in the dispute between the petitioner and the third
respondent, being a civil suit, and close the Writ Petition.
Sd/=
K.M. JOSEPH,
JUDGE
Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.
// True Copy //
PS to Judge