IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2996 of 2009(F)
1. JEGE VARGHESE, PUTHENPURAYIL VEEDU,
... Petitioner
Vs
1. THE DISTRICT SUPERINTENDENT OF POLICE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE, PUNALUR,
3. THE SUB INSPECTOR OF POLICE, PUNALUR,
4. REJI.T.T, THENGUVILA VEEDU, MAMOODU,
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent :SRI.V.N.ACHUTHA KURUP (SR.)
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.BHAVADASAN
Dated :06/02/2009
O R D E R
J.B.KOSHY, Ag.C.J. & P.BHAVADASAN, J.
--------------------------------------
W.P(C)No.2996 of 2009
-------------------------------------
Dated 6th February, 2009
JUDGMENT
Koshy, Ag.C.J.
This is a petition alleging police harassment. The fourth
respondent filed a counter affidavit stating that amounts are due from
the petitioner in business transactions. Learned Government Pleader,
on instructions, submitted that when a complaint was received from
the fourth respondent, both parties were called to the police station
and directed that they have to settle the civil matters in civil court.
Recording the submission that police will not harass the petitioner,
this writ petition is disposed of. Even if a crime is registered, that
should be investigated only according to law.
J.B.KOSHY
ACTING CHIEF JUSTICE
P.BHAVADASAN
JUDGE
tks