IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2385 of 2007(H)
1. HARIDAS, S/O.ACHUTHA WARRIER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. S.I. OF POLICE,
3. RETHNAMMA, AGED 56,
For Petitioner :SRI.B.JAYASANKAR
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :25/01/2007
O R D E R
J.B. KOSHY and K.P.BALACHANDRAN, JJ.
—————————-
W.P.(C) No. 2385 of 2007 H
—————————-
Dated this the 25th day of January, 2007
Judgment
This is a petition alleging police harassment.
It is submitted that on the complaint of the third
respondent, a crime was registered and police has only
investigated the crime. It is also submitted by the
Government Pleader that no person will be compelled to
execute any document in the police station and such
allegations are not correct.
Recording the submission that the crime will be
enquired strictly according to law, this writ petition is
disposed of.
J.B.KOSHY
JUDGE
K.P.BALACHANDRAN
JUDGE
vaa
W.P.(C).No./2007 2
J.B. KOSHY AND
K.P.BALACHANDRAN, JJ.
————————–
W.P.(C) No.2385/2007 h
————————–
Judgment
Dated:25th January, 2007