High Court Kerala High Court

M.E.Shahul Hameed vs Director General Of Police on 18 November, 2010

Kerala High Court
M.E.Shahul Hameed vs Director General Of Police on 18 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34319 of 2010(L)


1. M.E.SHAHUL HAMEED,
                      ...  Petitioner
2. M.E.FAIZAL,

                        Vs



1. DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. INSPECTOR GENERAL OF POLICE,

3. SUPERINTENDENT OF POLICE,

4. SRI.RAGHUVARAN NAIR,

                For Petitioner  :SRI.A.JAYASANKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :18/11/2010

 O R D E R
            K.M.JOSEPH & M.C.HARI RANI, JJ.
                     * * * * * * * * * * * * *
                      W.P.C.No.34319 of 2010
                    ----------------------------------------
            Dated this the 18th day of November 2010

                             J U D G M E N T

K.M.JOSEPH,J

The petitioners have approached this Court complaining of

harassment by the police.

2. It is stated that there is some dispute between the

petitioners and land brokers in connection with purchase of

rubber estate.

3. The learned Government Pleader would submit that a

complaint is received from the land broker and a crime has been

registered under Sections 406, 420, 294(b) and 506(i) read with

34 I.P.C. He would submit that the police is only investigating

the crime in accordance with law and there will be no

harassment on the petitioners and there is no obstruction in

tapping the rubber trees.

4. We record the same and we also leave it open to the

petitioners to work out their remedies against the crime

registered against them, if so advised.

(K.M.JOSEPH, JUDGE)

(M.C.HARI RANI, JUDGE)
jsr
// True Copy// PA to Judge

No. of 2010 2

No. of 2010 3

No. of 2010 4

K.M.JOSEPH & M.C.HARI RANI, JJ.

.No. of 200

ORDER/JUDGMENT

30/082010