IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6849 of 2010(E)
1. SUBRAMANIYAN PILLAI,S/O.VASUDEVAN PILLAI
                      ...  Petitioner
                        Vs
1. THE SUPERINTENDENT OF POLICE
                       ...       Respondent
2. SRI.VIJAYA RAJ,
3. SRI.PRAKASH, POLICE CONSTABLE,
                For Petitioner  :SRI.C.RAJENDRAN
                For Respondent  : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
 Dated :05/03/2010
 O R D E R
            K.M.Joseph & M.L. Joseph Francis, JJ.
                ------------------------------------------
                    W.P.(C) No.6849 of 2010
                ------------------------------------------
             Dated this the 5th day of March, 2010
                           JUDGMENT
K.M.Joseph, J.
Petitioner has approached this Court against
harassment by second and third respondent police officials at
the instance of the creditors of the petitioner.
2. Briefly put the case of the petitioner is as follows:
Petitioner was working in Saudi Arabia for about 20 years. He
started a money lending business. He purchased six tourist
buses, six autorickshaws and three taxi cars. Several persons
who availed loan from the petitioner’s institution defaulted
payment, which resulted in break down of his business. On
14.2.2010 when the petitioner was about to go out of his house,
respondents 2 and 3 came in front of the gate and got into the
compound. Smelling that the police had come to apprehend the
petitioner, he took to his heels and escaped from there. The
WP(C) No.6849 of 2010
2 –
petitioner is not aware at whose instance the police is doing the
atrocities against him.
3. Learned Government Pleader on instructions
submits that it is a long pending matter against the petitioner in
L.P.No.371 of 2007 relatable to Crime No.771 of 2005 of
Kollam East Police Station. Efforts are being taken by
respondents 2 and 3 in accordance with law to secure the
presence of the petitioner.
We do not find any scope for alleging harassment by
the police. Writ petition is without any merit and it is
dismissed.
 K.M.Joseph,
Judge
 M.L. Joseph Francis,
Judge
vns