IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33481 of 2008(J)
1. VALSAMMA, 43 YEARS
... Petitioner
Vs
1. CIRCLE INSPECTOR OF POLICE RANNY ,
... Respondent
2. S.I. OF POLICE, RANNY POLICE STATION
For Petitioner :SRI.AJITH MURALI
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :06/01/2009
O R D E R
J.B. KOSHY, Ag. CHIEF JUSTICE &
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No.33481 OF 2008
.........................................................................
Dated this the 6th January, 2009
J U D G M E N T
KOSHY, Ag. CJ. :
This Writ Petition is filed alleging police harassment.
2. A statement has been filed by the Circle Inspector of Police .
It is stated that one complaint was received from one Sajeev and on
that basis investigation was done. The petitioner has not been
harassed by the police.
3. According to the petitioner, the allegations levelled in the
complaint are only against one Ashraf, who is working in Gulf
country.
We are not proposing to go in to the merits of the case.
Investigation can be conducted by the police but only according to
law. However, we make it clear that since the petitioner is a lady, if
she is not an accused, she shall not be compelled to appear in the
police station.
J.B. KOSHY,
ACTING CHIEF JUSTICE.
P.R. RAMACHANDRA MENON,
JUDGE.
lk