IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22174 of 2008(M)
1. SHAJI C.,AGED 38 YEARS,
... Petitioner
Vs
1. DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. SUB-INSPECTOR OF POLICE,
4. M.VIJAYAN, S/O MADHAVAN, MADHAVA
For Petitioner :SMT.C.G.BINDU
For Respondent :SRI.J.OM PRAKASH
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :21/10/2008
O R D E R
K. BALAKRISHNAN NAIR & M.C. HARI RANI,JJ
==============================
W.P.(C)NO. 22174 OF 2008
============================
DATED THIS THE 21ST DAY OF OCTOBER 2008
JUDGMENT
Balakrishnan Nair,J.
The petitioner has approached this Court alleging that the police
officers attached to Mararikulam police station are harassing him.
According to him, his brother owes some amount to the 4th
respondent. To compel the petitioner to pay that amount, the police
officers are threatening him. Therefore, this writ petition is filed
against police harassment.
2. The learned Government Pleader, upon instructions, submitted
that the petitioner was running an Onam fund. Since at the time of
Onam festival, he found it difficult to disburse the amount due to the
subscribers, he borrowed Rs.90,000/- from the 4th respondent. He did
not repay the same. Therefore, the 4th respondent filed a petition
before the police. On realising that this is a civil dispute, the
parties were advised to approach the civil court. The learned
Government Pleader further submitted that the police have no
WPC.22174/2008 -2-
intention to harass the petitioner.
We heard the learned counsel for the 4th respondent also. He
denies all the allegations of the petitioner. Recording the submissions
of the learned Government Pleader, the writ petition is closed without
prejudice to the contentions of the petitioner and the 4th respondent.
K. BALAKRISHNAN NAIR,
JUDGE
M.C. HARI RANI
JUDGE
ks.