High Court Kerala High Court

Kochuthresia vs State Of Kerala on 15 May, 2009

Kerala High Court
Kochuthresia vs State Of Kerala on 15 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13187 of 2009(P)


1. KOCHUTHRESIA,AGED 70,W/O.LATE JOSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY HOME SECRETARY,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,NJARAKKAL

3. AUGUSTINE,S/O.RAPHEL,MANGALATH HOUSE,

                For Petitioner  :SRI.JOHN VIPIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :15/05/2009

 O R D E R
                                 V.GIRI &
                      K.SURENDRA MOHAN, JJ.
                   --------------------------------------------
                          W.P.(C).NO.13187 of 2009
                  ---------------------------------------------
                Dated this the 15th day of May, 2009.


                               JUDGMENT

The petitioner, a widow aged 70 years, claims that she is earing her

livelihood by conducting a small bunk near Puthuvype Fish Market. She is

aggrieved what she calls “unnecessary interference by the 2nd respondent at

the instance of the 3rd respondent”. There is a civil dispute between the

petitioner and the 3rd respondent.

2. There is nothing on record to show that any crime has been

registered against the petitioner. Police shall not do anything so as to

characterize their actions as harassment, unless those actions are intended for

some legitimate purpose for which power is legitimately conferred on them.

The 2nd respondent should not do anything which is likely to be characterized

as harassment meted out to the petitioner.

Subject to the above observations, the writ petition is closed.

Sd/-

(V.GIRI)
JUDGE

Sd/-

(K.SURENDRA MOHAN)
JUDGE
sk/
//true copy//

P.S. to Judge