High Court Kerala High Court

Anitha Chandran vs State Of Kerala on 25 January, 2011

Kerala High Court
Anitha Chandran vs State Of Kerala on 25 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1235 of 2011(D)


1. ANITHA CHANDRAN, W/O.PRASANNAKUMAR,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT SUPERINTENDENT OF POLICE,

3. DEPUTY SUPERINTENDENT OF POLICE,

4. CIRCLE INSPECTOR OF POLICE,

5. SUB INSPECTOR OF POLICE,

6. THE DISTRICT SUPERINTENDENT,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :25/01/2011

 O R D E R
                             THOMAS P. JOSEPH, J.
                            --------------------------------------
                             W.P.(C). No.1235 of 2011
                            --------------------------------------
                    Dated this the 25th day of January, 2011.

                                      JUDGMENT

Petitioner is a school teacher, receiving anonymous letters containing

obscene allegations against herself and her relatives. Grievance of petitioner is

that inspite of a complaint given to the local Police no action was taken. Learned

counsel requested that appropriate direction may be given to the Police for

appropriate action.

2. I have heard learned Public Prosecutor also.

3. Having regard to the circumstances stated by petitioner, I make it

clear that it is open to the petitioner to file a complaint to the local Police and if

any such complaint is preferred, the local Police shall deal with the complaint as

provided under law.

This petition is disposed of with the above direction.

THOMAS P.JOSEPH,
Judge.

cks