IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23926 of 2010(M)
1. BALAN, S/O.KUNJUMON, ALAKKAL,
... Petitioner
Vs
1. THE D.I.G. CRIMES,
... Respondent
2. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.K.B.ARUNKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :06/08/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
--------------------------------------------------
W.P(C). NO. 23926 OF 2010 M
---------------------------------------------------
Dated this the 6th August, 2010
JUDGMENT
K.M. Joseph, J.
Petitioner has approached this Court alleging harassment
by Police. According to petitioner, he is being questioned and
manhandled in relation to Crime No.398/2005 of
Wadakkanchery Police Station. It is stated that the petitioner
has been questioned four times.
2. Learned Government Pleader on instructions submits
that the petitioner has given certain statements earlier before the
local police and now the matter is being investigated by the
Crime Branch. Learned Government Pleader assures this Court
that the petitioner will not be manhandled and it is also
submitted that the allegation of manhandling made by the
petitioner is without any foundation. We dispose of the Writ
Petition recording the submission of the learned Government
Pleader that the petitioner will not be manhandled and leave it
WPC.23926/2010 M 2
open to the Police Officers concerned to question the petitioner
after issuing notice under Section 160 of the Code of Criminal
Procedure. We also leave it free to the petitioner, if he is so
advised, to take up the issue of manhandling before any other
competent Forum including the Police Complaints Authority.
Sd/=
K.M. JOSEPH,
JUDGE
Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.
// True Copy //
PS to Judge