High Court Kerala High Court

K.P.Mohammed Kunji vs Director General Of Police(Law & … on 21 July, 2010

Kerala High Court
K.P.Mohammed Kunji vs Director General Of Police(Law & … on 21 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22112 of 2010(L)


1. K.P.MOHAMMED KUNJI, S/O.ABOOBAKER HAJI,
                      ...  Petitioner

                        Vs



1. DIRECTOR GENERAL OF POLICE(LAW & ORDER)
                       ...       Respondent

2. INSPECTOR GENERAL OF POLICE,

3. SUPERINTENDENT OF POLICE,

4. DY.SUPERINTENDENT OF POLICE,

5. CIRCLE INSPECTOR OF POLICE,

6. SUB INSPECTOR OF POLICE,

7. K.ABDUL GAFOOR,

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :21/07/2010

 O R D E R
                           K. M. JOSEPH &
                  M.L. JOSEPH FRANCIS, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C).No. 22112 of 2010 L
               - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 21st day of July, 2010

                              JUDGMENT

Joseph, J.

The petitioner has approached this Court complaining

police harassment.

2. The learned Government Pleader, on instructions,

submits that the petitioner himself had actually filed Ext.P1

complaint before the Dy.S.P., which was forwarded to the Circle

Inspector of Police for investigation and in connection with the

same the petitioner was asked to go to the office of the Circle

Inspector.

3. It is submitted by the learned counsel for the petitioner

that the petitioner is prepared to co-operate with the investigation.

W.P.(C).No. 22112 of 2010

2

4. Learned Government Pleader submits that the investigation

will be done in accordance with law.

5. We record the said submission and close this Writ Petition.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm