High Court Kerala High Court

Vijayakumar vs The Superintendent Of … on 24 March, 2010

Kerala High Court
Vijayakumar vs The Superintendent Of … on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9567 of 2010(U)


1. VIJAYAKUMAR, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE(RURAL),
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF P0LICE,KALADY,

                For Petitioner  :SRI.K.SUNILKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :24/03/2010

 O R D E R
     K.M. JOSEPH & M.L.JOSEPH FRANCIS JJ.,

           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C) No. 9567 of 2010
           - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 24th day of March, 2010.


                             JUDGMENT

Joseph J.,

The petitioner approached this court seeking the following

prayer:

(i) issue a writ of mandamus or any other appropriate

writ, direction or order directing the 2nd and 3rd

respondents not to harass the petitioner.

2. The learned Government pleader on instructions submits

that the petitioner was working as a salesman at Padayattil Oil Mills

till 2007 and there is a complaint of a misappropriation of Rs.15

lakhs. She also submits that the matter is being investigated.

3. The Writ Petition is disposed of recording the said

W.P.(C) No. 9567 of 2010
2

submission and making it clear that it will be open to the

respondents to investigate the case, in accordance with law.

K.M. JOSEPH, JUDGE

M. L. JOSEPH FRANCIS, JUDGE

dl/