High Court Kerala High Court

Lalu Joseph vs Director General Of Police on 27 August, 2010

Kerala High Court
Lalu Joseph vs Director General Of Police on 27 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26031 of 2010(D)


1. LALU JOSEPH,
                      ...  Petitioner
2. CLETUS MARTIN,

                        Vs



1. DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. COMMISSIONER OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. SISTER SALIS,

                For Petitioner  :SRI.AJITH KRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :27/08/2010

 O R D E R
                  S. Siri Jagan & M.L. Joseph Francis, JJ.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W.P(C) No. 26031 of 2010
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
               Dated this, the 27th day of August, 2010.

                             J U D G M E N T

Siri Jagan, J.

First petitioner is the owner of a property. The petitioners

replaced their old gate and constructed a new gate on 19-6-2010.

According to the petitioners, on a complaint filed by the 4th

respondent before respondents 2 and 3, respondents 2 and 3 are

harassing the petitioners, forcing them to demolish the new gate. The

petitioners therefore seek a direction to the 1st respondent to consider

Ext. P3 and take appropriate action to see that the petitioners are not

harassed and intimidated for demolishing the gate.

2. This Court directed the learned Government Pleader to get

instructions in the matter. The learned Government Pleader, on

instructions, submits that there is no harassment at the hands of

respondents 2 and 3. It is true that the petitioners and the 4th

respondent were summoned to the police station. But, learning that

the matter is a pure civil dispute, the police have relegated the parties

to their civil remedies and respondents 2 and 3 do not intend to take

further proceedings in the mater.

In view of the above submission, the same is recorded and the

writ petition is closed.

Sd/- S. Siri Jagan, Judge.

Sd/- M.L. Joseph Francis, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.