IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28163 of 2010(U)
1. MAKKAR PILLA, S/O.SAITHU HAJI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. M.A.SUBRAMANIAN, MANAGER,
For Petitioner :SRI.DINESH MATHEW J.MURICKEN
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice K.M.JOSEPH
Dated :20/09/2010
O R D E R
A.K.BASHEER & K.M.JOSEPH, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.28163 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of September 2010
JUDGMENT
Basheer, J.
The grievance of the petitioner, who has been arraigned as accused No.2 in
Crime No.373/2010 of the Binanipuram Police Station, is that the police is
harassing him even after he has been ordered to be released on bail.
2. Learned Government Pleader, on instructions, submits that the
allegation is incorrect. However he points out that the police may require his
presence for the purpose of investigation, particularly since accused No.1
(respondent No.3) in the above crime is still at large.
3. It is made clear that the police shall direct appearance of the petitioner
only on issue of notice as provided under Section 160 of the Code of Criminal
Procedure.
Writ petition is closed in the above terms.
A.K.BASHEER, JUDGE
K.M.JOSEPH, JUDGE
jes