High Court Kerala High Court

S.Sreedharan Nair vs Director Genreral Of Police on 6 March, 2009

Kerala High Court
S.Sreedharan Nair vs Director Genreral Of Police on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5864 of 2009(C)


1. S.SREEDHARAN NAIR,
                      ...  Petitioner

                        Vs



1. DIRECTOR GENRERAL OF POLICE
                       ...       Respondent

2. SUPERINTENDENT OF POLICE, KOLLAM

3. SUB INSPECTOR OF POLICE, KOLLAM EAST

                For Petitioner  :SRI.R.SANTHOSH BABU

                For Respondent  : No Appearance

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

 Dated :06/03/2009

 O R D E R
               J.B.KOSHY, Ag.C.J & V.GIRI, J.
                    -------------------------------
                W.P.(C).NO.5864 OF 2009 (C)
                 -----------------------------------
           Dated this the 6th day of March, 2009

                        J U D G M E N T

KOSHY,Ag.CJ.

This is a petition alleging police harassment. Government

Pleader submitted that petitioner is not an accused in any case

and therefore there is no question of police harassment. The

allegation that police went to the petitioner’s house was denied

but however, we make it clear that if police visit the house of the

petitioner without registering any case, that will be taken

seriously and petitioner can move the Superintendent of Police

or Judicial Magistrate. If any crime is registered, investigation

can be only according to law. Recording the submission that

police will not harass the petitioner, this writ petition is disposed

of.

J.B.KOSHY
ACTING CHIEF JUSTICE

V.GIRI
JUDGE
prp

J.B.KOSHY & THOMAS P. JOSEPH, JJ.

——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

6th November, 2008