High Court Kerala High Court

Makkar Pilla vs State Of Kerala on 20 September, 2010

Kerala High Court
Makkar Pilla vs State Of Kerala on 20 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28163 of 2010(U)


1. MAKKAR PILLA, S/O.SAITHU HAJI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. M.A.SUBRAMANIAN, MANAGER,

                For Petitioner  :SRI.DINESH MATHEW J.MURICKEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :20/09/2010

 O R D E R
                       A.K.BASHEER & K.M.JOSEPH, JJ.
                     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                               W.P.(C)No.28163 OF 2010
                     - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 20th day of September 2010

                                        JUDGMENT

Basheer, J.

The grievance of the petitioner, who has been arraigned as accused No.2 in

Crime No.373/2010 of the Binanipuram Police Station, is that the police is

harassing him even after he has been ordered to be released on bail.

2. Learned Government Pleader, on instructions, submits that the

allegation is incorrect. However he points out that the police may require his

presence for the purpose of investigation, particularly since accused No.1

(respondent No.3) in the above crime is still at large.

3. It is made clear that the police shall direct appearance of the petitioner

only on issue of notice as provided under Section 160 of the Code of Criminal

Procedure.

Writ petition is closed in the above terms.

A.K.BASHEER, JUDGE

K.M.JOSEPH, JUDGE
jes