IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1235 of 2011(D)
1. ANITHA CHANDRAN, W/O.PRASANNAKUMAR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT SUPERINTENDENT OF POLICE,
3. DEPUTY SUPERINTENDENT OF POLICE,
4. CIRCLE INSPECTOR OF POLICE,
5. SUB INSPECTOR OF POLICE,
6. THE DISTRICT SUPERINTENDENT,
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :25/01/2011
O R D E R
THOMAS P. JOSEPH, J.
--------------------------------------
W.P.(C). No.1235 of 2011
--------------------------------------
Dated this the 25th day of January, 2011.
JUDGMENT
Petitioner is a school teacher, receiving anonymous letters containing
obscene allegations against herself and her relatives. Grievance of petitioner is
that inspite of a complaint given to the local Police no action was taken. Learned
counsel requested that appropriate direction may be given to the Police for
appropriate action.
2. I have heard learned Public Prosecutor also.
3. Having regard to the circumstances stated by petitioner, I make it
clear that it is open to the petitioner to file a complaint to the local Police and if
any such complaint is preferred, the local Police shall deal with the complaint as
provided under law.
This petition is disposed of with the above direction.
THOMAS P.JOSEPH,
Judge.
cks