High Court Kerala High Court

Smt. Maffeena vs V.N. Viswanathan on 3 February, 2009

Kerala High Court
Smt. Maffeena vs V.N. Viswanathan on 3 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2326 of 2009(B)


1. SMT. MAFFEENA, D/O. ABDULLA,
                      ...  Petitioner

                        Vs



1. V.N. VISWANATHAN, CIRCLE INSPECTOR
                       ...       Respondent

2. THE SUPERINTENDNET OF POLICE, KANNUR.

                For Petitioner  :SMT.PRIYA RAMESH

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :03/02/2009

 O R D E R
              J.B. KOSHY, Ag.C.J. &
                      V.GIRI, J.
        -------------------------
               W.P.(C).No.2326 of 2009
        -------------------------
        Dated this the 3rd day of February, 2009.


                     JUDGMENT

Koshy, Ag.C.J.

This is a petition alleging police

harassment.

2. It is submitted, on instructions, by

the Government Pleader, that a crime has been

registered against the husband of the petitioner

and the police is not harassing the petitioner.

The police is conducting investigation of the

case against her husband, only according to law.

3. According to the petitioner, apart

from the title deeds of her husband, she was

asked to produce the cheque book with her, by

the police and the petitioner is being harassed

by the police.

4. If any documents are required to be

produced by the petitioner, it should be in

writing and the petitioner shall not be called

to the police station, being a woman. We make

W.P.(C).No.2326 of 2009

:: 2 ::

it clear that the police is free to investigate

the crime only according to law and it shall not

amount harassment.

Writ petition is disposed of as above.

Sd/-

(J.B. KOSHY)
ACTING CHIEF JUSTICE

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. to Judge