IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5394 of 2010(Y)
1. ANTONY V.D.,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. ASSISTANT COMMISSIONER OF POLICE,
For Petitioner :SRI.C.ANILKUMAR (KALLESSERIL)
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :22/02/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
--------------------------------------------------
W.P(C). NO. 5394 OF 2010 Y
---------------------------------------------------
Dated this the 22nd February, 2010
JUDGMENT
K.M. Joseph, J.
Petitioner has approached this Court against harassment at
the hands of the first respondent. Briefly put, the case of the
petitioner is as follows:
Petitioner is engaged in social activities and in connection
with the same, he had to approach the first respondent, Sub
Inspector of Police frequently. There was illegal detention of
the colleagues of the petitioner by the first respondent.
Petitioner intervened in the matter. The first respondent did not
like the intervention and he used to behave in a most indecent
manner and started to abuse the petitioner in a filthy language. It
is stated that recently, while the petitioner was standing in front
of his house, the first respondent who was on patrolling duty,
suddenly stopped his jeep in front of the house of the petitioner
and asked him to appear before the police station, without any
WPC.5394/2010 Y 2
sufficient reason. Petitioner has been directed to appear on
10.02.2010.
2. Learned Government Pleader on instructions submits
that the petitioner was called in connection with investigation
into the whereabouts of some anti-social elements. It is
submitted that the petitioner will not be called to the police
station by the first respondent or harass the petitioner. We
record the submission of the learned Government Pleader and
close the Writ Petition.
Sd/=
K.M. JOSEPH,
JUDGE
Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.
// True Copy //
PS to Judge