High Court Kerala High Court

K.P. Meena vs The Circle Inspector Of Police on 27 February, 2007

Kerala High Court
K.P. Meena vs The Circle Inspector Of Police on 27 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5554 of 2007(J)


1. K.P. MEENA, D/O.PONNAMMA,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. M.K. BABY, MELEKALLUVILA HOUSE,

                For Petitioner  :SRI.P.K.SURESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :27/02/2007

 O R D E R
         J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                       -------------------------------

                   W.P.(C).NO.5554 OF 2007 (J)

                     -----------------------------------

          Dated this the 27th day of  February, 2007


                              J U D G M E N T

KOSHY,J.

This is a petition alleging police harassment. It is submitted

by the Govt.Pleader that on the basis of the complaint filed by the

3rd respondent Police only enquired into the matter and police

will not harass the petitioner. No crime is registered against the

petitioner. According to the petitioner she was summoned to the

police station on several times. That should have been avoided

by the Police and without orders from civil court, police shall not

interfere in civil disputes. Recording the submission that police

will not harass the petitioner and will not call to the police station

unnecessarily, this writ petition is disposed of.

J.B.KOSHY, JUDGE

T.R.RAMACHANDRAN NAIR, JUDGE

prp

J.B.KOSHY & K.P.BALACHANDRAN, JJ.

——————————————————–

O.P.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

1th January, 2007