IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37166 of 2009(M)
1. KRISHNA KUMAR,AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE SUPERINTENDENT OF POLICE,
4. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.B.HARISH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :04/01/2010
O R D E R
P.R. RAMAN & P.S. GOPINATHAN, JJ.
= = = = = = = = = = = = = = = == = = = =
W.P.(C) NO. 37166 OF 2009
= = = = = = = = = = = = = = = = = = = = =
DATED THIS, THE 4TH DAY OF JANUARY, 2010.
J U D G M E N T
Raman, J.
Alleging harassment at the instance of the fourth respondent,
petitioner has filed this writ petition.
2. In the view we are taking, we are not issuing notice to the
respondents. The question as to whether there is actual harassment or not
is a question of fact. Since the petitioner has approached the Superintendent
of Police by filing Ext.P2, the matter has to be looked into by him at the
first instance. Accordingly, we direct the Superintendent of Police to look
into the matter and take appropriate action in accordance with law. For the
limited purpose of giving direction to the Superintendent of Police, he is
suo motu impleaded as a party.
A copy of this order along with a copy of the writ petition shall be
produced before the Superintendent of Police for information and
compliance.
The writ petition is disposed of as above.
P.R. RAMAN, JUDGE.
P.S. GOPINATHAN, JUDGE.
KNC/-