IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11470 of 2008(M)
1. KOLLAM PRASAD,SECRETARY,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.R.REJI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :11/06/2008
O R D E R
K.BALAKRISHNAN NAIR &
M.C.HARI RANI, JJ.
-----------------------------------------
W.P.(C) NO. 11470 OF 2008-M
-----------------------------------------
Dated 11th June, 2008.
JUDGMENT
Balakrishnan Nair, J.
The petitioner has approached this Court, alleging that the respondent
Sub Inspector of Police is harassing him. The respondent has filed a
statement, stating that a crime has been registered against one Mr.Johnson
George under Sections 419 and 420 of the I.P.C. The said Mr.Johnson
George is a member of the Executive Committee of the Human Rights
Protection Council of Kerala, headed by the writ petitioner. In connection
with the investigation into that crime, the petitioner was served with notice
to appear before the investigating officer. The respondent further submits
that he has no intention to harass the petitioner. This submission is
recorded. If the presence of the petitioner is necessary in connection
with the investigation of any case, the respondent may issue notice to the
WPC 11470/08 2
petitioner as per the provisions of the Criminal Procedure Code.
The Writ Petition is disposed of as above.
K.BALAKRISHNAN NAIR, JUDGE.
M.C.HARI RANI, JUDGE.
Nm/