IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5143 of 2007(K)
1. ANTONY PUTHERICKAL, AGED 38 YEARS,
... Petitioner
Vs
1. THE DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. THE SUB-INSPECTOR OF POLICE,
3. RAKESH MENON, S/O.P.B.GOPALAKRISHNAN,
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :SRI.RENJITH THAMPAN
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :05/03/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
------------------------------------------------------
W.P.(C).NO.5143 OF 2007
-----------------------------
Dated this the 5th day of March,2007.
J U D G M E N T
Koshy, J.
This is a petition alleging police harassment. According to learned
Government Pleader, police is providing protection as ordered by this court.
We direct that police shall not harass the petitioner. If crime is registered
against the petitioner, it should be investigated according to law. If the
petitioner has got grievances against the respondents for removal of earth,
petitioner can apply to the statutory authority or court but should not take
the law into his hands. Statutory authorities are free to pass appropriate
orders if the excavation is illegal or creating environmental problems.
J.B.KOSHY, JUDGE.
T.R.RAMACHANDRAN NAIR, JUDGE.
bkn