IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20868 of 2008(H)
1. ASHOKAN, S/O. NARAYANA PILLAI
... Petitioner
Vs
1. THE DISTRICT SUPERINTENDENT OF POLICE
... Respondent
2. THE DEPUTY SUPERINTENDENT OF POLICE
3. THE SUB INSPECTOR OF POLICE
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :15/07/2008
O R D E R
K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
-------------------------------------
W.P.(C) No.20868 OF 2008
-------------------------------------
Dated this the 15th day of July, 2008
J U D G M E N T
~~~~~~~~~~~
Balakrishnan Nair, J.
The petitioner is a salesman in a Margin Free shop at
Ochira. While so, the 3rd respondent, Sub Inspector of Police,
on 2.7.2008 came to his shop and took him into custody. He
was questioned regarding the missing of one Smt.Renjini from
her husband’s house from 28.6.2008. Thereafter, he was let off.
The petitioner submits, he is being frequently summoned to the
police station and the police are coming to the place of his
employment daily. Therefore, he has even lost his employment.
So, he preferred Ext.P1 representation before the 1st respondent
regarding the harassment by the 3rd respondent and thereafter
this writ petition is filed seeking appropriate reliefs.
2. The learned Government Pleader, upon instructions,
submitted that the petitioner was found coming out from the
house of the aforesaid Smt.Renjini and the people in the locality
W.P.(C) No.20868/2008 2
apprehended and handed over him to the police on that day.
Since no offence was detected, he was let off. After a few days,
the said Smt.Renjini was missing and therefore he was called to
the police station and questioned to find out whether he is
aware of the whereabouts of the lady. The learned Government
Pleader further submitted that the police have not found
anything incriminating against the petitioner so far. The police
have no intention to harass the petitioner. They are only
questioning him to find out whether any information could be
collected from him, which may lead to the missing lady.
The above submission is recorded and the writ petition is
closed.
(K.BALAKRISHNAN NAIR, JUDGE)
(M.C.HARI RANI, JUDGE)
ps