IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31960 of 2009(L)
1. M.V.VALSAN, S/O.GOVINDAN VAIDYAR,AGED
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE,
... Respondent
2. BINU JOSE CHACKO
For Petitioner :SRI.V.C.JAMES
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :12/11/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
-----------------------------------------
W.P(C) No.31960 of 2009
-----------------------------------------
Dated this the 12th day of November, 2009
JUDGMENT
Kurian Joseph, J.
The petitioner complains of police harassment, particularly
in the matter of recovery of jewellery. The apprehension is that
the police may not follow the guidelines issued by the Government
as per Exts.P3 and P4 in the matter of recovery of stolen jewellery.
2. Learned Government Pleader submits that even while
effecting recovery, the procedure prescribed by the Government
will be followed. Learned Government Pleader further submits that
in case the petitioner has any grievance with regard to the
procedure followed or with regard to the return of the jewellery, it
is open to the petitioner to move the magistrate concerned.
Ordered accordingly.
The writ petition is disposed of as above.
Sd/-
(KURIAN JOSEPH)
JUDGE
Sd/-
(C.T.RAVIKUMAR)
JUDGE
SK/-
//true copy//
P.S. to Judge.