IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16533 of 2009(J)
1. S.RAJASEKHARAN, AGED 46 YEARS,
... Petitioner
2. SMT.PUSHPALATHA, AGED 41 YEARS,
Vs
1. CIRCLE INSPECTOR OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. SMT.MAYA SUNIL, W/O.SUNIL KUMAR,
For Petitioner :SRI.K.RAVIKUMAR
For Respondent :SRI.S.KRISHNAKUMAR
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :10/08/2009
O R D E R
P.R. RAMAN & P. BHAVADASAN, JJ.
= = = = = = = = = = = = = = = = = = =
W.P.(C) NO. 16533 OF 2009
= = = = = = = = = = = = =
DATED THIS, THE 10TH DAY OF AUGUST, 2009.
J U D G M E N T
Raman, J.
Petitioners are husband and wife. First petitioner is working in
the Cochin refinery. They have got two daughters. It is alleged that
the third respondent and her husband, who are residing opposite to the
house of the petitioners, are now on inimical terms and at their
instance, police is harassing them.
2. The third respondent has filed a counter affidavit denying the
allegations. According to her, a complaint was made herself and one
of her neighbour against the petitioners, which is produced as Exts.R3
(a) along with the counter affidavit. According to her, on receipt of the
said complaint, the second respondent enquired the matter, called the
petitioners to the police station and settled the dispute in the presence
of the third respondent and after that, petitioner filed Ext.P1 complaint
to the Sub Inspector of Police and after ascertaining, it was found that
the complaint is false and the Sub Inspector of Police, warned the
petitioners. According to the learned Government Pleader, when a
W.P.(C) 16533/2009 2
complaint is received, police is entitled to inquire into the same and
petitioners were only called to the police station in connection with
the complaint received from the third respondent and there is no
harassment on their part.
3. Having heard the learned counsel appearing on behalf of
the petitioner, the learned counsel for the third respondent as also
the learned Government Pleader, we direct that in case the presence
of the petitioners is required in connection with any enquiry, they
may be issued with notice under Section 160 of the Code of
Criminal Procedure.
The writ petition is closed.
P.R. RAMAN, JUDGE
P. BHAVADASAN, JUDGE.
KNC/-