IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17045 of 2009(A)
1. KAREEMGHAN, AGED 44 YEARS,
... Petitioner
2. FAREEDA, AGED 39 YEARS, W/O.KAREEMGHAN,
Vs
1. STATE OF KERALA, REP.BY SECRETARY,
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.M.J.SANTHOSH
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :24/06/2009
O R D E R
P.R.RAMAN & P.BHAVADASAN, JJ.
-------------------------------
W.P.(C) No.17045 of 2009
-------------------------------
Dated this the 24th June, 2009
J U D G M E N T
Raman, J.
This writ petition is filed for a direction commanding
the second respondent not to harass the petitioners or to
summon them to the police station, except in accordance with
law. It is submitted that apprehending arrest, petitioners have
filed Bail Application, B.A.No.2909/2009, and the matter is under
consideration by this Court. Ext.P1 order also states that there
was an undertaking by the Public Prosecutor not to arrest the
petitioners, till such time instruction is received. As such, the
petitioners can bring to the notice of the Court about any alleged
illegality, in case an attempt is made to arrest them.
2. The learned Government Pleader, on
instructions, submits that crime is registered subsequently.
W.P.(C) No.17045 of 2009
2
However, it is not necessary for us to go into the merits of the
matter, since the matter is pending before another Court.
3. As regards the allegation that some articles
belonging to the petitioner have been seized by the second
respondent, the learned Government Pleader submits that the
same has been produced before the Magistrate Court. If so,
nothing prevents the petitioner in approaching that Court for
appropriate remedies. As such, we are of the view that no
further orders are required in this matter. Leaving open the right
of the petitioners as aforesaid, the writ petition is closed.
P.R.RAMAN, JUDGE
P.BHAVADASAN , JUDGE.
nj.