IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34584 of 2010(W)
1. GOPINATHA PANCIKER.T.K,
... Petitioner
Vs
1. DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. ADDITIONAL DIRECTOR GENERAL OF
3. N. VENU KUMAR,
For Petitioner :SRI.G.HARIHARAN
For Respondent :SRI.SAJITH KUMAR V.
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :19/11/2010
O R D E R
K.M.JOSEPH & M.C. HARI RANI,JJ
==============================
W.P.(C) NO. 34584 OF 2010
============================
Dated this the 19th day of November, 2010
JUDGMENT
K.M. Joseph, J.
The petitioner has approached this court seeking the
following:-
“Issue a writ of mandamus or any other
appropriate writ restraining the 1st respondent and
his subordinates from harassing the petitioner’s
family members in connection with Crime
No.81/2006 of Haripad Police Station and Crime
No.348 of 2005 of Mavelikkara Police Station”.
2. There is reference of the petitioner to various
proceedings and in short complaint of the petitioner is that he
and his female family members are being harassed. Leaned
counsel Sri Ajith Kumar also appeared on behalf of the first
respondent and pointed out that this is a clear abuse of process
of court and the set out facts, according to him, would establish
the same. The learned Government Pleader would submit that
Wpc 34584/2010 2
there will only be lawful investigation in the matter and that
there will be no harassment of the petitioner or his female family
members. We record the submission of the learned Government
Pleader and close this writ petition.
K.M. JOSEPH, JUDGE
M.C. HARI RANI,JUDGE
lgk