High Court Kerala High Court

John Mathew vs The Deputy Inspector General Of … on 6 February, 2007

Kerala High Court
John Mathew vs The Deputy Inspector General Of … on 6 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3088 of 2007(P)


1. JOHN MATHEW, IRADA VADAKKETHIL
                      ...  Petitioner
2. S.GOPAKUMAR, KOCHUKATTIL HOUSE,

                        Vs



1. THE DEPUTY INSPECTOR GENERAL OF POLICE,
                       ...       Respondent

2. THE DEPUTY SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.R.VINOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/02/2007

 O R D E R
        J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                       -------------------------------

                   W.P.(C).NO.3088 OF 2007 (P)

                     -----------------------------------

          Dated this the 6th day of  February, 2007


                             J U D G M E N T

KOSHY,J.

This is a petition alleging police harassment. Petitioners are

accused in a crime and police is only investigating the crime.

Recording the submission that police will not harass the

petitioners but with full freedom to conduct investigation strictly

according to law, this writ petition is disposed of.

J.B.KOSHY, JUDGE

T.R.RAMACHANDRAN NAIR, JUDGE

prp

J.B.KOSHY & K.P.BALACHANDRAN, JJ.

——————————————————–

O.P.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

1th January, 2007