IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27860 of 2010(F)
1. IGNATIOUS LAYOLA, S/O.ALEXANDER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. PAPPAMMAL, W/O.LATE JARALD,
3. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.VINOD J.DEV
For Respondent :SRI.R.T.PRADEEP
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice K.M.JOSEPH
Dated :20/09/2010
O R D E R
A.K.BASHEER & K.M.JOSEPH, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.27860 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of September 2010
JUDGMENT
Basheer, J.
The grievance of the petitioner is that he is being harassed by respondent
No.3 herein, Circle Inspector of Police, Neyyattinkara. His further grievance is
that though he has approached respondent No.3 and submitted Ext.P1 complaint
before him seeking some action as regards his complaint, the said officer has not
bothered to redress his grievance.
2. Learned Government Pleader, on getting instructions, submits that the
matter has been enquired into and Crime No.1251 has been registered on the
basis of the above complaint. Investigation in the said crime is in progress.
Learned Government Pleader further emphatically submits that no harassment as
alleged by the petitioner has been caused to him.
The above submission is recorded and the writ petition is closed. It is made
clear that it will be open to the parties to pursue the remedies, if any, available to
them in accordance with law.
A.K.BASHEER, JUDGE
K.M.JOSEPH, JUDGE
jes