IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9225 of 2007(W)
1. JAYALAKSHMI, AGED 38 YEARS,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE,
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :29/03/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
------------------------------------------------------
W.P.(C).NO. 9225 OF 2007
-----------------------------
Dated this the 29th day of March, 2007.
JUDGMENT
Koshy, J.
This is a petition alleging police harassment. On instructions
Government Pleader submitted that there is a family dispute and on the basis
of the complaint of the sister-in-law of the petitioner, she was called to the
police station and no crime is registered. A widow cannot be called to the
police station that too when she is not an accused in a registered crime.
Recording the above submission that police will not interfere in the family
dispute without orders of the Family Court and will not harass the petitioner,
this Writ Petition is disposed of.
J.B.KOSHY, JUDGE.
T.R.RAMACHANDRAN NAIR, JUDGE.
bkn