High Court Kerala High Court

Kollam Prasad vs The Sub Inspector Of Police on 11 June, 2008

Kerala High Court
Kollam Prasad vs The Sub Inspector Of Police on 11 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11470 of 2008(M)


1. KOLLAM PRASAD,SECRETARY,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.R.REJI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :11/06/2008

 O R D E R
                        K.BALAKRISHNAN NAIR &

                            M.C.HARI RANI, JJ.

                     -----------------------------------------

                      W.P.(C) NO. 11470 OF 2008-M

                     -----------------------------------------

                            Dated 11th June, 2008.

                                 JUDGMENT

Balakrishnan Nair, J.

The petitioner has approached this Court, alleging that the respondent

Sub Inspector of Police is harassing him. The respondent has filed a

statement, stating that a crime has been registered against one Mr.Johnson

George under Sections 419 and 420 of the I.P.C. The said Mr.Johnson

George is a member of the Executive Committee of the Human Rights

Protection Council of Kerala, headed by the writ petitioner. In connection

with the investigation into that crime, the petitioner was served with notice

to appear before the investigating officer. The respondent further submits

that he has no intention to harass the petitioner. This submission is

recorded. If the presence of the petitioner is necessary in connection

with the investigation of any case, the respondent may issue notice to the

WPC 11470/08 2

petitioner as per the provisions of the Criminal Procedure Code.

The Writ Petition is disposed of as above.

K.BALAKRISHNAN NAIR, JUDGE.

M.C.HARI RANI, JUDGE.

Nm/