High Court Kerala High Court

Muhammed Musthafa vs The Deputy Superintndent Of … on 26 May, 2009

Kerala High Court
Muhammed Musthafa vs The Deputy Superintndent Of … on 26 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14099 of 2009(F)


1. MUHAMMED MUSTHAFA,
                      ...  Petitioner

                        Vs



1. THE DEPUTY SUPERINTNDENT OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. KRISHNAKUMAR, S/O. M.D. NAIR,

                For Petitioner  :SRI.C.M.MOHAMMED IQUABAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :26/05/2009

 O R D E R
              P.R.RAMAN & P.BHAVADASAN, JJ.

                   -------------------------------

                    W.P.(C) No. 14099 of 2009

                   -------------------------------

                  Dated this the 26th May, 2009

                         J U D G M E N T

Raman, J.

The allegation of the petitioner is that in a civil

dispute pending between him and the third respondent, police is

interfering and asking the petitioner to come to the police station.

The allegation that he is asked to come to the police station is not

supported by any material produced. However, the fact remains

that no complaint as such is received by the police from any

quarter against the petitioner, and as such, the presence of the

petitioner is not required at present. Needless to say that if,

towards an enquiry or investigation, the presence of a party is

required, the police will have to refer to the provisions contained

in Section 160 of Code of Criminal Procedure and issue notice

W.P.(C) No.14099 of 2009

2

asking for such appearance.

With the above observation, the writ petition is

closed.

P.R.RAMAN, JUDGE

P.BHAVADASAN , JUDGE.

nj.