High Court Kerala High Court

Sajeeb Hashim vs The Inspector General Of Police on 2 December, 2010

Kerala High Court
Sajeeb Hashim vs The Inspector General Of Police on 2 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35745 of 2010(P)


1. SAJEEB HASHIM, MUKKOMKADU HOUSE,
                      ...  Petitioner

                        Vs



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

2. THE SUPERINTENDENT OF POLICE, KOLLAM.

3. THE DEPUTY SUPERINTENDENT OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  : No Appearance

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

 Dated :02/12/2010

 O R D E R
            K.M.JOSEPH & M.C.HARI RANI, JJ.
                     * * * * * * * * * * * * *
                      W.P.C.No.35745 of 2010
                    ----------------------------------------
            Dated this the 2nd day of December 2010

                           J U D G M E N T

K.M.JOSEPH,J

The petitioner has approached this Court complaining of

harassment by the 4th respondent, Sub Inspector of Police. The

prayer is not to harass the petitioner or to implicate the

petitioner in false case. According to the petitioner, his nephew

has been implicated in a false case. It is also stated that his

nephew was physically tortured by the police. The father and

mother of his nephew filed Ext.P1 complaint before the 1st

respondent. Infuriated by the said complaint, the 4th respondent

is forcing the petitioner to withdraw the complaint and

threatened that otherwise, the petitioner will be implicated in a

crime alleging attempt to murder one Musthaffa, the local

C.P.I.leader, who is said to be a close associate of the 4th

respondent and is grateful to the 4th respondent for the arrest of

the accused in crime No.1620/2010 described above.

2. The learned Government Pleader, on instructions,

submits that the nephew of the petitioner is the 4th accused in

W.P.C.No.35745 of 2010 2

crime No.1620/2010 registered under Sections 143, 147, 148,

323, 324, 506(ii), 149 I.P.C and Section 27 of the Arms Act. He

was arrested and enlarged on bail. The father and mother of the

nephew have filed a complaint before the Inspector General and

the Deputy Superintendent of Police, DCRG, Kollam is enquiring

into the matter. The allegation is that the 4th respondent is

compelling the petitioner to withdraw the complaint. The

learned Government Pleader would submit that the allegations

raised that the petitioner is forced to withdraw the complaint is

not correct. The complaint is filed by one Abdul Rehim and

Jamin. It is submitted that there will be no harassment on the

petitioner in the matter by the 4th respondent.

3. We record the same and close the writ petition.




                                         (K.M.JOSEPH, JUDGE)



                                      (M.C.HARI RANI, JUDGE)
jsr



             // True Copy//    PA to Judge

W.P.C.No.35745 of 2010    3

W.P.C.No.35745 of 2010    4




                          K.M.JOSEPH & M.C.HARI RANI, JJ.




                                             .No. of 200




                                    ORDER/JUDGMENT




                                             30/082010