IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25269 of 2009(C)
1. GAJENDRAN, KBR GOLD TESTING AND
... Petitioner
Vs
1. THE DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. GEORGE C.JOSEPH @ SHIBU, CHIRAN HOUSE,
3. VETHALAM SHAJI,FATHER IN LAW OF
For Petitioner :SRI.M.V.THAMBAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :29/09/2009
O R D E R
KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.P. (C) NO. 25269 OF 2009
---------------------------------------------
Dated this the 29th day of September, 2009
JUDGMENT
Kurian Joseph, J.
The petitioner approached this Court complaining of police
harassment. It is seen from the statement filed by the first respondent that
the case pertaining to which the petitioner is alleged to have been harassed
by the police is Crime No.407 of 2007 of Kottayam East Police Station.
The same has already been transferred to Haripad Police Station on
29.6.2009 and the thondi (gold ingot) seized from the petitioner was
produced before the Judicial First Class Magistrate’s Court I, Kottayam.
It is also submitted that there is no harassment by the police. The above
submission is recorded.
Accordingly, the Writ Petition is disposed of making it clear that in
case the petitioner still has any grievance with regard to the investigation
which is being conducted by the police, to which the petitioner, being a
law abiding person, should co-operate, it will be open to him to pursue the
W.P.(C) NO. 25269/2009 2
matter before the Magistrate of competent jurisdiction.
(KURIAN JOSEPH)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
sp/
W.P.(C) NO. 25269/2009 3
KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.
W.P.(C)NO.25269/2009
JUDGMENT
29th September, 2009