IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32153 of 2008(C)
1. GOURI.T.V., AGED 61 YEARS, PENSIONER,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
2. THE S.I. OF POLICE,
3. YAFARGHAN, PROPRIETOR,
For Petitioner :SRI.BABU KARUKAPADATH
For Respondent :SRI.M.B.PRAJITH
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :16/01/2009
O R D E R
J.B.Koshy, Ag.C.J. & V.GIRI, J.
------------------------------------------
W.P.(C).No.32153 of 2008
------------------------------------------
Dated, this the 16th day of January, 2009
JUDGMENT
J.B.Koshy, Ag.C.J.
This is a petition alleging police harassment. Learned
Government Pleader submits that on the complaint of the third
respondent police has made enquiries. Complaint was that some
persons like Mr.Musthaffa are engaged to canvass the business.
According to the petitioner, Musthafa is a staff of the petitioner’s
medical shop. Since the petitioner has got good business the third
respondent, rival businessman, is making complaints. It is submitted
that police will not interfere in civil disputes and will not harass the
petitioner. Even if a crime is registered, police will conduct
investigation only according to law.
Recording the above submission, writ petition is disposed of.
J.B.Koshy,
(Ag. Chief Justice)
V.GIRI,
(Judge)
vns