IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32757 of 2010(T)
1. FATHIMA BEEVI, AGED 72 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. CIRCLE INSPECTOR OF POLICE,
4. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.T.H.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :01/11/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
------------------------------------------------------
W.P.(C) No.32757 of 2010-T
----------------------------------------------
Dated, this the Ist day of November, 2010
J U D G M E N T
K.M.Joseph, J.
Petitioner has approached this Court complaining
of harassment and seeks the following directions:
“i. to issue a writ of mandamus to the respondents 2
and 3 commanding them not to unnecessarily interfere
with the peaceful living of the petitioner and her family
and cause harassment to them.
ii. to issue further writ of mandamus to the
respondents 1 and 2 to conduct an enquiry relating to
the contents in Exts.P1 and P2 and dispose of the same
after affording an opportunity to the petitioner of being
heard and take appropriate action against the persons
behind the harassment forthwith.”
2. Learned Government Pleader, on instructions,
would submit that there was mass petition against the brother
of the petitioner that he is harassing the unmarried daughters
of the petitioner and illegally detained them. The matter was
enquired into. The daughters of the petitioners have said that
they have no complaint against their uncle. Learned
WPC No.32757 of 2010-T -2-
Government Pleader would submit that there will be no
harassment of the petitioner or the members of her family.
We record the said submission and close the writ petition.
(K.M.JOSEPH)
JUDGE.
(M.C.HARI RANI)
JUDGE.
MS