IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26295 of 2008(E)
1. SOUTH KERALA JCB & TIPPER LORRY OWNERS A
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.SIVARAJ
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :29/08/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
-------------------------------------------
W.P.(C) No.26295 of 2008-E
------------------------------------------
Dated, this the 29th day of August, 2008
JUDGMENT
H.L.Dattu, C.J.
In this writ petition filed under Article 226 of the Constitution, the
petitioners seek the following reliefs.
“i) issue a writ of mandamus or any other appropriate, writ,
order or direction commanding and compelling the respondents 1,
3 and 4 to conduct an enquiry into the alleged police harassment
against the members of the petitioner association.
ii) or in the alternative to issue a direction to the
respondent Nos.1, 3 and 4 to take necessary action on Ext.P1
and P1(a) complaints.”
(2) Smt.K.Meera, learned Government Advocate takes notice for
the respondents.
(3) This sort of omnibus prayers can never be granted by any Court,
much less by a constitutional Court. Therefore, the writ petition requires to be
rejected and it is rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
vns