IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34319 of 2010(L)
1. M.E.SHAHUL HAMEED,
... Petitioner
2. M.E.FAIZAL,
Vs
1. DIRECTOR GENERAL OF POLICE,
... Respondent
2. INSPECTOR GENERAL OF POLICE,
3. SUPERINTENDENT OF POLICE,
4. SRI.RAGHUVARAN NAIR,
For Petitioner :SRI.A.JAYASANKAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :18/11/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
* * * * * * * * * * * * *
W.P.C.No.34319 of 2010
----------------------------------------
Dated this the 18th day of November 2010
J U D G M E N T
K.M.JOSEPH,J
The petitioners have approached this Court complaining of
harassment by the police.
2. It is stated that there is some dispute between the
petitioners and land brokers in connection with purchase of
rubber estate.
3. The learned Government Pleader would submit that a
complaint is received from the land broker and a crime has been
registered under Sections 406, 420, 294(b) and 506(i) read with
34 I.P.C. He would submit that the police is only investigating
the crime in accordance with law and there will be no
harassment on the petitioners and there is no obstruction in
tapping the rubber trees.
4. We record the same and we also leave it open to the
petitioners to work out their remedies against the crime
registered against them, if so advised.
(K.M.JOSEPH, JUDGE)
(M.C.HARI RANI, JUDGE)
jsr
// True Copy// PA to Judge
No. of 2010 2
No. of 2010 3
No. of 2010 4
K.M.JOSEPH & M.C.HARI RANI, JJ.
.No. of 200
ORDER/JUDGMENT
30/082010