High Court Kerala High Court

Raju vs State Of Kerala on 2 August, 2010

Kerala High Court
Raju vs State Of Kerala on 2 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23719 of 2010(L)


1. RAJU, AGED 32 YEARS, S/O.UTHAMAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. C.I.OF POLICE, KAYAMKULAM POLICE

3. STATION HOUSE OFFICER, CHATHANOOR

4. REJANI, AGED 31 YEARS, D/O.RAJAPPAN

                For Petitioner  :SMT.C.S.SHEEJA

                For Respondent  : No Appearance

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

 Dated :02/08/2010

 O R D E R
           K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
        ------------------------------------------------------
                  W.P.(C) No.23719 of 2010-L
            ----------------------------------------------
            Dated, this the 2nd day of August, 2010

                         J U D G M E N T

K.M.Joseph, J.

Petitioner has approached this Court seeking the

following relief:

” to issue a writ of mandamus order or direction directing

the 2nd and 3rd respondents not to harass the petitioner and

his family.”

2. The 4th respondent is petitioner’s wife.

Petitioner is living separately. A complaint is lodged alleging

offence under Section 498A of IPC. It is also stated that

petitioner was called to the police station and was compelled

to sign an agreement.

3. Learned Government Pleader, on instructions,

submits that on the basis of the complaint petitioner was

called and it stated that there will be no further harassment.

We record the said submission and close the writ petition.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS