High Court Kerala High Court

L.N.Potty vs The Director General Of Police on 29 October, 2009

Kerala High Court
L.N.Potty vs The Director General Of Police on 29 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25361 of 2009(M)


1. L.N.POTTY, "POOJA" TERLAK ROAD,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. THE CITY POLICE COMMISSIONER,

3. CIRCLE INSPECTOR OF POLICE,

4. K.REJIKUMAR,

5. MR.ABDUL ALIEF,

                For Petitioner  :SRI.N.K.MOHANLAL

                For Respondent  :SRI.VIJU THOMAS

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :29/10/2009

 O R D E R
                            KURIAN JOSEPH
                                        &
                          C.T. RAVIKUMAR, JJ.
                   ---------------------------------------------
                       W.P.(C) NO.25361 OF 2009
                   ---------------------------------------------
                  Dated this the 29th day of October, 2009


                                 JUDGMENT

Learned counsel appearing for the 4th respondent submits that the

said respondent has not caused any threat to the life of the petitioner. The

petitioner has in fact cheated the 4th respondent, it is submitted. It is also

submitted that the 4th respondent has filed a complaint before the

Commissioner of police as Ext.R4(e). Be that as it may, in view of the

submission that the 4th respondent does not intend to cause any difficulty to

the petitioner’s peaceful life, the Writ Petition is disposed of making it

clear that in the event of any threat to the life of the petitioner, it will be

open to him to approach the police in which case the police will take

appropriate action to see that law and order is maintained. However, we

make it clear that the judgment shall not stand in the way of the police

discharging their statutory duty of enquiring into or investigating any

complaint or case in which the parties are involved, in accordance with

law.

(KURIAN JOSEPH, JUDGE)

(C.T.RAVIKUMAR, JUDGE)

spc

W.P.(C) NO. 2