IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14684 of 2010(I)
1. SABU,S/O.VIJAYAN,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. SUB INSPECTOR OF POLCIE,
4. SAJEEV, KAVERI KRISHNA, KUNNUPURAM,
For Petitioner :SRI.SAJU.S.A
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :11/06/2010
O R D E R
K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
------------------------------------------------------
W.P.(C) No.14684 of 2010-I
----------------------------------------------
Dated, this the 11th day of June, 2010
J U D G M E N T
K.M.Joseph, J.
The prayers in this writ petition are as follows:
“i) to issue a writ of mandamus or any other
appropriate writ, order or direction directing the 3rd
respondent not to harass the petitioner.
ii) to issue a writ of mandamus or any other
appropriate writ order or direction directing the Ist
respondent to take immediate action on Exhibit P1.”
2. Briefly put, the case of the petitioner is as
follows: Petitioner is a driver by profession. The 4th
respondent is a police constable. The 4th respondent hired a
jeep of the petitioner. Petitioner was not paid the fare even
after three weeks. It is stated that after that incident the 4th
respondent contacted the petitioner and requested him to
transport sand. Petitioner refused. Petitioner was threatened
by the 4th respondent. It is stated that now the 3rd
respondent is harassing the petitioner and police is conducting
search. Learned Government Pleader, on instruction, submits
WPC 14684/2010 -2-
that no crime is registered and the petitioner will not be
harassed. This submission is recorded and the writ petition is
closed.
(K.M.JOSEPH)
JUDGE.
(M.L.JOSEPH FRANCIS)
JUDGE.
MS