Kerala High Court
M.Thulaseedharan vs Superintendent Of Police on 8 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 270 of 2009(F)
1. M.THULASEEDHARAN, S/O.MADHAVAN, AGED 52
... Petitioner
Vs
1. SUPERINTENDENT OF POLICE, KOLLAM.
... Respondent
2. DEPUTY SUPERINTENDENT OF POLICE, PUNALUR
3. CIRCLE INSPECTOR OF POLICE,KOTTARAKKARA
4. SUB INSPECTOR OF POLICE, KOTTARAKKARA.
5. P.S.VENU, PERANGAL HOUSE, MADANTHANCODE,
For Petitioner :SRI.M.K.CHANDRA MOHANDAS
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :08/01/2009
O R D E R
J.B.KOSHY, Ag.C.J. & P.R.RAMACHANDRA MENON, J.
--------------------------------------
W.P(C)No.270 of 2009
-------------------------------------
Dated 8th January, 2009
JUDGMENT
Koshy, Ag.C.J.
This petition is filed alleging police harassment.
Government Pleader, on instructions, submitted that when a complaint
was received, that was only enquired into and since it is a civil matter,
police will not interfere with the same. Recording the submission that
police will not harass the petitioner and will not interfere in civil
disputes, this writ petition is disposed of.
J.B.KOSHY
ACTING CHIEF JUSTICE
P.R.RAMACHANDRA MENON
JUDGE
tks