High Court Kerala High Court

P.Vijayaraghavan vs Deputy Director General Of Police on 8 December, 2006

Kerala High Court
P.Vijayaraghavan vs Deputy Director General Of Police on 8 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32204 of 2006(H)


1. P.VIJAYARAGHAVAN, ADVOCATE & NOTARY,
                      ...  Petitioner
2. JOSE Y.JAMES @ JOSE,
3. MERCY C.H., ADVOCATE CLERK,
4. PREMA C.H., PADANATHIL HOUSE,

                        Vs



1. DEPUTY DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. CITY POLICE COMMISSIONER,

3. ASSISTANT COMMISSIONER OF POLICE,

4. STATE OF KERALA,

                For Petitioner  :SRI.A.K.ALEX

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :08/12/2006

 O R D E R
                     J.B.KOSHY & K.R.UDAYABHANU, JJ.

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

                        W.P.(C)NO.32204 OF 2006

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

                        Dated 8th December, 2006



                                  JUDGMENT

Koshy,J
.

This is a petition alleging police harassment.

Government Pleader submitted that only investigation is

conducted and police is not harassing the petitioners. Even

though police is free to conduct investigation, it should be

done according to law. Therefore, recording the submission

that investigation will be conducted according to law and

police will not harass the petitioners, this writ petition is

disposed of.

J.B.KOSHY

JUDGE

K.R.UDAYABHANU

JUDGE

tks