IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5109 of 2010(K)
1. M.K.USHADEVI, VILLAGE OFFICER,
... Petitioner
Vs
1. CIRCLE INSPECTOR OF POLICE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. THE STATE OF KERALA, REPRESENTED
For Petitioner :SRI.V.MANOJ KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :23/02/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 5109 of 2010 K
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of February, 2010
JUDGMENT
Joseph, J.
Petitioner is working as the Village Officer, Kidanganad
Village, Sulthan Bathery, Wayanad District. The petitioner
seeks a direction to respondents 1 and 2 not to interfere with her
day to day affairs.
2. Briefly the case of the petitioner is as follows. There
were crimes registered against her and she was falsely implicated
in cases and that she is on bail. It is stated that the respondents
are trying to harass the petitioner by implicating her as accused
in various crimes. The respondents and their subordinates are
threatening her that she will be implicated in other crimes also.
W.P.(C).No. 5109 of 2010
2
3. The learned Government Pleader, on instructions, submits that
the police is investigating the cases in connection with giving false
pattas in Munnar. The present investigation is being conducted by the
CBCID, Kottayam. There is no intention at present to call the
petitioner to the police station or to harass her.
We record the said submission and close this Writ Petition.
(K. M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm