IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3197 of 2009(E)
1. BALAN, S/O.SANKURU, AGED 77 YRS,RESIDING
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. CHAKRAPANI,S/O.SANKURU, ITHIKKATTU HOUSE
3. SREEDHARAN, S/O.SANKURU, ITHIKKATTU
For Petitioner :SRI.M.K.ABOOBACKER
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.BHAVADASAN
Dated :10/02/2009
O R D E R
J.B.KOSHY, Ag.C.J. & P.BHAVADASAN, J.
--------------------------------------
W.P(C)No.3197 of 2009
-------------------------------------
Dated 10th February, 2009
JUDGMENT
Koshy, Ag.C.J.
This is a petition alleging police harassment. It is submitted
that by Ext.P1 judgment, this court directed the Sub Inspector of Police to
consider the petition filed by the third respondent and if allegations are
found correct take appropriate action according to law. Learned
Government Pleader submitted that police is only implementing the above
judgment and there is no harassment. Recording the submission that police
will not harass the petitioner and without prejudice to the right of the
parties to approach the civil court for appropriate orders, this writ petition
is disposed of. If the matter comes before the civil court, that should be
adjudicated untrammelled by the orders and judgments of this court.
J.B.KOSHY
ACTING CHIEF JUSTICE
P.BHAVADASAN
JUDGE
tks