High Court Kerala High Court

Harrish.H vs The Deputy Superintendent Of … on 2 January, 2009

Kerala High Court
Harrish.H vs The Deputy Superintendent Of … on 2 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38018 of 2008(A)


1. HARRISH.H, S/O. HANEEFA,
                      ...  Petitioner

                        Vs



1. THE DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. M/S.SHRIRAM INVESTMENTS LTD.,

4. STATE BANK OF INDIA,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  :SRI.R.S.KALKURA

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :02/01/2009

 O R D E R
                     J.B. KOSHY, Ag.C.J. &
                              V.GIRI, J.
             -------------------------
                     W.P.(C)No.38018 of 2008
             -------------------------
              Dated this the 2nd day of January, 2009.


                             JUDGMENT

KOSHY, Ag.C.J.

This is a petition seeking police protection.

2. According to the petitioner, he is the registered owner of

a contract carriage, bearing registration No.KL-02 Q 55. The vehicle

was purchased on hypothecation of the 4th respondent.

3. Counsel for the State Bank of India submitted that the

entire amount due to the bank was paid. It is the case of the

petitioner that on the basis of some complaint made by the 3rd

respondent, police is harassing the petitioner. The police shall not

harass the petitioner or entertain any civil dispute unless ordered by

court. If the 3rd respondent has got any grievance, he has to proceed

according to law and police need only act on the directions of the

court.

With the above direction, the writ petition is disposed of.

Sd/-

(J.B. KOSHY)
Ag. Chief Justice

Sd/-

(V.GIRI)
JUDGE
sk
//true copy//

P.S. to Judge