High Court Kerala High Court

Abraham vs The Circle Inspector Of Police on 5 May, 2009

Kerala High Court
Abraham vs The Circle Inspector Of Police on 5 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12977 of 2009(N)


1. ABRAHAM,
                      ...  Petitioner
2. SHERIN REGGIE ABRAHAM,

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. ROSALIND THOMAS, W/O. THOMAS,

                For Petitioner  :SRI.P.P.JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :05/05/2009

 O R D E R
              P.R.RAMACHANDRA MENON &
               C.K.ABDUL REHIM, JJ.
           -----------------------------
              W.P.C.No.12977 OF 2009
            --------------------------
       Dated this the 5th day of May 2009
     -------------------------------------


                   J U D G M E N T

The grievance projected in the present writ

petition is as to the alleged harassment by the

police summoning the petitioners to the police

station in connection with the execution of a

‘WILL’ by the deceased wife of the 1st petitioner,

stated as being pursued at the instance of the

third respondent who is none other than a daughter

of the 1st petitioner and his deceased wife.

2. After considering the matter, this court

had passed an interim order on 30/04/2009 making it

clear that the issue involved being a civil matter,

the respondent should not summon the petitioner to

the police station in connection with the complaint

stated as filed by the 3rd respondent.

W.P.C.No.12977/09 2

3. After hearing both sides, the interim

order is made absolute. No further orders are

called for. This matter is disposed of

accordingly.

P.R.RAMACHANDRA MENON, JUDGE

C.K.ABDUL REHIM, JUDGE

jsr

W.P.C.No.12977/09 3