High Court Kerala High Court

Joly vs Deputy Superintendent Of Police on 17 February, 2010

Kerala High Court
Joly vs Deputy Superintendent Of Police on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4716 of 2010(L)


1. JOLY, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. PRADEEP, S/O.SUBRAHMANIAN,

4. PREMKUMAR, S/O,.SUBRAHMANIAN,

                For Petitioner  :SRI.C.ANILKUMAR (KALLESSERIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :17/02/2010

 O R D E R
          K.M. JOSEPH & M.L. JOSEPH FRANCIS, JJ.
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No. 4716 OF 2010
        - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 17th day of February, 2010

                                JUDGMENT

K.M. JOSEPH, J

This writ petition is filed seeking a direction to respondents

1 and 2, not to harass the petitioner unnecessarily in connection

with any complaint filed by respondents 3 and 4, except

according to the procedure established by law. The brief case of

the petitioner is as follows.

2. Respondents 3 and 4 are petitioner’s brothers-in-law.

Respondents 3 and 4 have no particular job and on philanthropic

considerations, the petitioner included them also in his business.

They have started demanding money. Petitioner used to entrust

business to respondents 3 and 4, when he was away. But they

capitalised the situation causing huge loss to the petitioner. It is

stated that, on 25.01.10, respondents 3 and 4 along with some

goondas entered into the Studio of the petitioner and caused

damages and threatened the petitioner. Petitioner filed Ext.P1

complaint. The wife of respondent No.3 is stated to be a police

officer and respondents 3 and 4 have prevailed upon her and

WP(C) No. 4716 of 2010
-:2:-

now respondents 1 and 2 are harassing the petitioner

unnecessarily.

3. Learned Government Pleader got instructions. He would

submit that a complaint has been received from the wife of the

petitioner and a crime has been registered as Crime No.97 of

2010 under Section 498 A of Indian Penal Code.

4. The Writ Petition is disposed of as follows:

There will not be any harassment by respondents 1 and 2 at

the instance of respondents 3 and 4. There is no crime registered

against the petitioner on the basis of a complaint filed by

respondents 3 and 4. Under such circumstances, the petitioner

cannot be harassed at their instance. But, it is made abundantly

clear that this judgment should not be understood as meaning

that in regard to the crime registered under Section 498 A,

respondents 1 and 2 are not free to investigate the case in

accordance with law.

K.M. JOSEPH, JUDGE

M.L. JOSEPH FRANCIS, JUDGE
ttb