IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25361 of 2009(M)
1. L.N.POTTY, "POOJA" TERLAK ROAD,
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE,
... Respondent
2. THE CITY POLICE COMMISSIONER,
3. CIRCLE INSPECTOR OF POLICE,
4. K.REJIKUMAR,
5. MR.ABDUL ALIEF,
For Petitioner :SRI.N.K.MOHANLAL
For Respondent :SRI.VIJU THOMAS
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :29/10/2009
O R D E R
KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.P.(C) NO.25361 OF 2009
---------------------------------------------
Dated this the 29th day of October, 2009
JUDGMENT
Learned counsel appearing for the 4th respondent submits that the
said respondent has not caused any threat to the life of the petitioner. The
petitioner has in fact cheated the 4th respondent, it is submitted. It is also
submitted that the 4th respondent has filed a complaint before the
Commissioner of police as Ext.R4(e). Be that as it may, in view of the
submission that the 4th respondent does not intend to cause any difficulty to
the petitioner’s peaceful life, the Writ Petition is disposed of making it
clear that in the event of any threat to the life of the petitioner, it will be
open to him to approach the police in which case the police will take
appropriate action to see that law and order is maintained. However, we
make it clear that the judgment shall not stand in the way of the police
discharging their statutory duty of enquiring into or investigating any
complaint or case in which the parties are involved, in accordance with
law.
(KURIAN JOSEPH, JUDGE)
(C.T.RAVIKUMAR, JUDGE)
spc
W.P.(C) NO. 2