High Court Kerala High Court

Kunjan Pillai vs State Of Kerala on 27 January, 2009

Kerala High Court
Kunjan Pillai vs State Of Kerala on 27 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37779 of 2008(V)


1. KUNJAN PILLAI, S/O. KELA, AGED ABOUT
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT SUPERINTENDNET OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. THE REVENUE DIVISIONAL OFFICER,

5. THE VILLAGE OFFICER, KEERAMPARA

6. YOHANNAN,S/O. MATHAI,PARAYIL HOUSE,

                For Petitioner  :SRI.ALEXANDER JOSEPH

                For Respondent  :SRI.C.R.VINOD KUMAR

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :27/01/2009

 O R D E R
                J.B.KOSHY,Ag.C.J. & V.GIRI, J
                      --------------------------------
                       W.P.(C).37779/2008
                       -----------------------------
              Dated this 27th day of January, 2009

                            JUDGMENT

Koshy (Ag.C.J.)

This is a petition alleging police harassment. It is

submitted by the learned Government Pleader, on instructions,

that the police will not harass the petitioner and will not

interfere in civil disputes except under orders of the Court.

Recording the submission, writ petition is disposed of.

J.B.KOSHY,
Acting Chief Justice

V.GIRI,
Judge

mrcs