High Court Kerala High Court

A.M.Sali vs Director General Of Police on 10 March, 2008

Kerala High Court
A.M.Sali vs Director General Of Police on 10 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 315 of 2008(K)


1. A.M.SALI, S/O.ABDUL RASSACK,
                      ...  Petitioner

                        Vs



1. DIRECTOR GENERAL OF POLICE, OFFICE OF
                       ...       Respondent

2. DEPUTY SUPERINTENDENT OF POLICE,

3. CIRCLE INSPECTOR OF POLICE,

4. ASUMA BEEVI @ ASMA BEEVI,

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :10/03/2008

 O R D E R
                  K. BALAKRISHNAN NAIR &
                      P.N. RAVINDRAN, JJ.
              =======================

                 W.P.(C)NO. 315 of 2008
            ========================


         DATED THIS THE 10th DAY OF MARCH 2008


                            JUDGMENT

Balakrishnan Nair,J.

The petitioner has approached this Court alleging that

police is harassing him at the instance of the 4th respondent, the

second wife of the petitioner’s brother. There is a civil dispute

between them and the petitioner and others have instituted

O.S.No.744/2007 before the Munsiff Court, Thiruvananthapuram

against the 4th respondent and others. There is already an

interim order in that suit, a copy of which is produced as EXt.P3.

Now the police is unnecessarily interfering in the above civil

dispute at the instance of the 4th respondent, it is submitted.

2. The learned Government pleader submitted that the

petitioner’s late brother had two wives. The said brother

established two trusts which are being administered by the two

wives of him. There is some dispute between them. Both parties

WPC. 315/2008 -2-

have filed repeated complaints before the superior police

officers. They were forwarded to the third respondent. The third

respondent called the parties to enquire into the matter and

submitted report to the superior police officers. The learned

Government Pleader also denies the allegation that the second

respondent is harassing the petitioner. It is submitted on behalf

of the third respondent that he has no intention whatsoever to

harass him. This submission is recorded and the writ petition is

closed.

K. BALAKRISHNAN NAIR, JUDGE

P.N. RAVINDRAN , JUDGE

ks.

K.R.UDAYABHANU,J.

===================

CRL.A.NO. OF 200

JUDGMENT

DATE: ……2006

=====================