High Court Kerala High Court

M.V.Babu vs Deputy Superintendent Of Police on 5 June, 2009

Kerala High Court
M.V.Babu vs Deputy Superintendent Of Police on 5 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15070 of 2009(C)


1. M.V.BABU, AGED 57 YEARS, S/O.VARGHESE,
                      ...  Petitioner
2. MOLY BABU, MULAMPALLIL HOUSE,

                        Vs



1. DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. JOYCE RAJAN, W/O.M.P.RAJAN, PULLAD P.O.,

                For Petitioner  :SRI.ESM.KABEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :05/06/2009

 O R D E R
                    P.R. RAMAN & P. BHAVADASAN, JJ.
                - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                           W.P.(C) No. 15070 of 2009
                   - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 5th day of June, 2009.

                                       JUDGMENT

Raman, J,

This writ petition is filed alleging police harassment and

seeking necessary directions to the police not to harass the petitioners.

2. Learned Government Pleader on instructions submits

that on a statement made by the fourth respondent, a crime is already

registered against the petitioners. If so, the petitioners may move the

appropriate court, where the matter is pending, in case of any police

harassment.

The writ petition is closed.

P.R. Raman,
Judge

P. Bhavadasan,
Judge

sb.