IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26181 of 2010(W)
1. ANIL KUMAR P.,AGED 34 YEARS,
... Petitioner
Vs
1. THE DEPUTY SUPERINTENDENT OF POLICE
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE
3. THE SUB INSPECTOR OF POLCIE,
4. VASANTHA SURESH,
For Petitioner :SRI.AJITH MURALI
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :02/09/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
------------------------------------------------------
W.P.(C) No.26181 of 2010-W
----------------------------------------------
Dated, this the 2nd day of September, 2010
J U D G M E N T
K.M.Joseph, J.
This writ petition is filed seeking the following
relief:
” to issue a writ of mandamus or any other appropriate
writ, order or direction commanding the respondent No.2
and 3 not to harass the petitioner and his family members
except in accordance with law.”
2. We heard the learned counsel for the petitioner
and the learned Government Pleader. The complaint of the
petitioner in short is that, the official respondent is interfering
in the civil dispute between the parties. Learned Government
Pleader would submit as follows: A complaint was received
from the 4th respondent. The police officer, noting that it is
essentially a civil dispute has not registered any crime and
that he does not intend to interfere in the matter. We record
the said submission of the learned Government Pleader and
close the writ petition.
(K.M.JOSEPH)
JUDGE.
(M.C.HARI RANI)
JUDGE.
MS