High Court Kerala High Court

Treasa Antony vs The District Superintendent Of … on 12 August, 2010

Kerala High Court
Treasa Antony vs The District Superintendent Of … on 12 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24139 of 2010(N)


1. TREASA ANTONY, W/O.K.X.ANTONY,
                      ...  Petitioner

                        Vs



1. THE DISTRICT SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. IVY XAVIER, W/O.XAVIER, VENATT HOUSE,

4. XAVIER ANTONY, VENATT HOUSE,

                For Petitioner  :SMT.K.A.ANGEL TREENA

                For Respondent  :SRI.P.R.LESLIE STEPHEN

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

 Dated :12/08/2010

 O R D E R
                           K. M. JOSEPH &
                    M.L. JOSEPH FRANCIS, JJ.
              --------------------------------------------------
                  W.P(C). NO.24139 OF 2010 N
              ---------------------------------------------------
                 Dated this the 12th August, 2010

                              JUDGMENT

K.M. Joseph, J.

Petitioner has approached this Court seeking the

following relief:

“Issue a writ of mandamus or any other

appropriate writ, direction or order directing the 2nd

respondent not to harass the petitioner and her

family members at the instance of the 3rd and 4th

respondents.”

2. We heard the learned counsel for the petitioner and the

learned counsel appearing for respondents 3 and 4. Learned

counsel for respondents 3 and 4 would submit that there are

various complaints against the petitioner. It is submitted on

behalf of the petitioner that the petitioner is being harassed.

Learned Government Pleader would submit that if the petitioner

is to be called in connection with any complaint, it will be

WPC.24139/2010 N 2

preceded by notice under Section 160 of the Code of Criminal

Procedure. We record the said submission and close the Writ

Petition, leaving it free to the Police Authorities to investigate

the matter in accordance with law.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //
PS to Judge