High Court Kerala High Court

Firose Kumar M.T vs Director General Of Police on 22 February, 2008

Kerala High Court
Firose Kumar M.T vs Director General Of Police on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5146 of 2008(K)


1. FIROSE KUMAR M.T.,
                      ...  Petitioner
2. PRATHEEKSHA FIROSE,

                        Vs



1. DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. SUPERINTENDENT OF POLICE, THRISSUR.

3. CIRCLE INSPECTOR OF POLICE, MALA.

4. DEVADASAN, AGED 40 YEARS,

                For Petitioner  :SMT.I.SHEELA DEVI

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :22/02/2008

 O R D E R
                               H.L.DATTU, C.J.   &   K.M.JOSEPH, J.

                                    ------------------------------------------

                                             W.P.(C) No.5146 of 2008

                                    ------------------------------------------

                           Dated, this the   22nd day of February,  2008


                                            JUDGMENT

H.L.Dattu, C.J.

First petitioner is the authorised dealer and stockist of M/s.Surya

Petroleum Private Limited under the name and style ‘Aswathy Gas Agency’.

Second petitioner is the wife of the first petitioner. It appears that they have

two children. In this petition filed under Article 226 of the Constitution, the

petitioners allege that the 4th respondent is harassing them by unnecessarily

calling them to the police station and unnecessarily interfering with their

business activity. Therefore, the petitioners are before this Court for the

following directions:

“i. Issue a writ in the nature of mandamus or any other

appropriate writ, direction or order directing the 4th respondent

to forbear from interfering with the business of the petitioner in

supplying and distributing gas cylinders;

ii) issue a writ in the nature of mandamus or any other

appropriate writ, direction or order directing the respondent 4

not to launch any criminal prosecution against the 1st petitioner

for doing the supply of gas cylinders and not to harass the

petitioners and their workers and their family by inflicting

unforeseen offences;

iii. Issue such other writ, direction or order as this

Hon’ble court may deem fit and proper in the circumstances of

this case; and

iv. Award costs of the petitioners in these proceedings”

W.P.(C) No.5146 of 2008

2

(2) The Circle Inspector of Police, Mala, who is arrayed as the third

respondent, has filed a detailed counter affidavit and in that has brought to our

notice that certain criminal cases are pending against the first petitioner and it is

only for the purpose of investigation that the petitioner was called to the police

station.

(3) In view of the statement made by the third respondent in the counter

affidavit, in our opinion, at this stage, it would suffice if we only direct

respondents 1 to 3 not to harass the petitioner unnecessarily. But, it does not

mean that the police should not investigate into the crimes registered against

the petitioners in accordance with law.

(4) With this observation the writ petition is disposed of.

Ordered accordingly.

(H.L.DATTU)

CHIEF JUSTICE

(K.M.JOSEPH)

JUDGE

vns