High Court Kerala High Court

Jege Varghese vs The District Superintendent Of … on 6 February, 2009

Kerala High Court
Jege Varghese vs The District Superintendent Of … on 6 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2996 of 2009(F)


1. JEGE VARGHESE, PUTHENPURAYIL VEEDU,
                      ...  Petitioner

                        Vs



1. THE DISTRICT SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE, PUNALUR,

3. THE SUB INSPECTOR OF POLICE, PUNALUR,

4. REJI.T.T, THENGUVILA VEEDU, MAMOODU,

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  :SRI.V.N.ACHUTHA KURUP (SR.)

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :06/02/2009

 O R D E R
               J.B.KOSHY, Ag.C.J. & P.BHAVADASAN, J.
                       --------------------------------------
                        W.P(C)No.2996 of 2009
                        -------------------------------------
                       Dated 6th February, 2009

                                JUDGMENT

Koshy, Ag.C.J.

This is a petition alleging police harassment. The fourth

respondent filed a counter affidavit stating that amounts are due from

the petitioner in business transactions. Learned Government Pleader,

on instructions, submitted that when a complaint was received from

the fourth respondent, both parties were called to the police station

and directed that they have to settle the civil matters in civil court.

Recording the submission that police will not harass the petitioner,

this writ petition is disposed of. Even if a crime is registered, that

should be investigated only according to law.

J.B.KOSHY
ACTING CHIEF JUSTICE

P.BHAVADASAN
JUDGE

tks