IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38018 of 2008(A)
1. HARRISH.H, S/O. HANEEFA,
... Petitioner
Vs
1. THE DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. M/S.SHRIRAM INVESTMENTS LTD.,
4. STATE BANK OF INDIA,
For Petitioner :SRI.G.HARIHARAN
For Respondent :SRI.R.S.KALKURA
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :02/01/2009
O R D E R
J.B. KOSHY, Ag.C.J. &
V.GIRI, J.
-------------------------
W.P.(C)No.38018 of 2008
-------------------------
Dated this the 2nd day of January, 2009.
JUDGMENT
KOSHY, Ag.C.J.
This is a petition seeking police protection.
2. According to the petitioner, he is the registered owner of
a contract carriage, bearing registration No.KL-02 Q 55. The vehicle
was purchased on hypothecation of the 4th respondent.
3. Counsel for the State Bank of India submitted that the
entire amount due to the bank was paid. It is the case of the
petitioner that on the basis of some complaint made by the 3rd
respondent, police is harassing the petitioner. The police shall not
harass the petitioner or entertain any civil dispute unless ordered by
court. If the 3rd respondent has got any grievance, he has to proceed
according to law and police need only act on the directions of the
court.
With the above direction, the writ petition is disposed of.
Sd/-
(J.B. KOSHY)
Ag. Chief Justice
Sd/-
(V.GIRI)
JUDGE
sk
//true copy//
P.S. to Judge