High Court Kerala High Court

K.S.Rahim vs Director General Of Police on 1 July, 2010

Kerala High Court
K.S.Rahim vs Director General Of Police on 1 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19629 of 2010(C)


1. K.S.RAHIM, S/O.SALIM, AGED 41
                      ...  Petitioner

                        Vs



1. DIRECTOR GENERAL OF POLICE
                       ...       Respondent

2. SUPERINTENDENT OF POLICE

3. C.I.OF POLICE

4. S.I.OF POLICE

5. SHAMILA, D/O.C.P.ABDUL KHADER

                For Petitioner  :SRI.K.P.MADHU

                For Respondent  : No Appearance

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

 Dated :01/07/2010

 O R D E R
            K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
         ------------------------------------------------------
                  W.P.(C) No.19629 of 2010-C
             ----------------------------------------------
               Dated, this the Ist day of July, 2010

                          J U D G M E N T

K.M.Joseph, J.

Petitioner seeks the following relief:

“to issue a writ of mandamus or any other appropriate writ

or order or direction commanding respondents 2 to 5 to

refrain from harassing the petitioner in the guise of

interfering into the matrimonial dispute between the

petitioner and the 5th respondent.”

2. Learned Government Pleader, on instructions,

submits that there is some family settlement at the instance of

Muslim Mahal Committee and it has been violated by the

petitioner, and, therefore the party respondent complained to

the police. Petitioner was called for enquiry. He did not

appear. He further submits that the respondent police officers

will not interfere in the matter. We record the said submission

and close the writ petition.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS