High Court Kerala High Court

Gouri.T.V. vs The Circle Inspector Of Police on 16 January, 2009

Kerala High Court
Gouri.T.V. vs The Circle Inspector Of Police on 16 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32153 of 2008(C)


1. GOURI.T.V., AGED 61 YEARS, PENSIONER,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. THE S.I. OF POLICE,

3. YAFARGHAN, PROPRIETOR,

                For Petitioner  :SRI.BABU KARUKAPADATH

                For Respondent  :SRI.M.B.PRAJITH

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :16/01/2009

 O R D E R
                    J.B.Koshy, Ag.C.J. & V.GIRI, J.
                   ------------------------------------------
                       W.P.(C).No.32153 of 2008
                    ------------------------------------------
               Dated, this the 16th day of January, 2009

                                JUDGMENT

J.B.Koshy, Ag.C.J.

This is a petition alleging police harassment. Learned

Government Pleader submits that on the complaint of the third

respondent police has made enquiries. Complaint was that some

persons like Mr.Musthaffa are engaged to canvass the business.

According to the petitioner, Musthafa is a staff of the petitioner’s

medical shop. Since the petitioner has got good business the third

respondent, rival businessman, is making complaints. It is submitted

that police will not interfere in civil disputes and will not harass the

petitioner. Even if a crime is registered, police will conduct

investigation only according to law.

Recording the above submission, writ petition is disposed of.

J.B.Koshy,
(Ag. Chief Justice)

V.GIRI,
(Judge)
vns