High Court Kerala High Court

S.M.Mani vs The Sub Inspector Of Police on 5 February, 2010

Kerala High Court
S.M.Mani vs The Sub Inspector Of Police on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3333 of 2010(N)


1. S.M.MANI,S/O.MUTHUSWAMI,
                      ...  Petitioner

                        Vs



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

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE DEPUTY SUPERINTENDENT OF POLICE,

4. SRI.MATHEW, S/O.JOSEPH,

5. STATE OF KERALA, REPRESENTED  BY

                For Petitioner  :SRI.R.BINDU (SASTHAMANGALAM)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :05/02/2010

 O R D E R
                            K. M. JOSEPH &
                     M.L. JOSEPH FRANCIS, JJ.
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C).No. 3333 of 2010 N
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 5th day of February, 2010

                                 JUDGMENT

Joseph, J.

This Writ Petition is filed alleging police harassment. According

to the petitioner he sold his property to one Nooh. He, in turn, sold the

property to the 4th respondent. A dispute arose between the 4th

respondent and Nooh with regard to the sale consideration and the 4th

respondent has filed a petitioner before the 1st respondent.

2. The learned Government Pleader would submit that a petition

has been received from the 4th respondent and the police conducted an

enquiry It is alleged that the petitioner used obscene words. It is

submitted by the learned Government Pleader that no case has been

registered against the petitioner.

3. We record the above submission and close this Writ Petition.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge

tm