High Court Kerala High Court

Thomas Jofin vs State Of Kerala Represented By The on 11 August, 2010

Kerala High Court
Thomas Jofin vs State Of Kerala Represented By The on 11 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24422 of 2010(C)


1. THOMAS JOFIN, S/O.JOSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. SUB INSPECTOR OF POLICE,

4. VARGHESE, S/O.MANI,

                For Petitioner  :SRI.DINESH MATHEW J.MURICKEN

                For Respondent  : No Appearance

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

 Dated :11/08/2010

 O R D E R
                              K. M. JOSEPH &
                     M.L. JOSEPH FRANCIS, JJ.
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C).No. 24422 of 2010 C
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 11th day of August, 2010

                                 JUDGMENT

Joseph, J.

The petitioner has approached this Court complaining

harassment by the police. He seeks relief against respondents 2 and 3

not to interfere in the civil dispute and not to call the petitioner to the

police station or not to harass the petitioner.

2. The learned Government Pleader, on instructions, submits that

a petition was received from the 4th respondent and the parties were

relegated to the proper forum. There is no harassment to the petitioner

from the side of respondents 2 and 3.

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

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm