IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36140 of 2008(B)
1. N.S.GOPAKUMAR, S/O.NARAYANAN NAIR,
... Petitioner
2. S.GEETHA, W/O.N.S.GOPAKUMAR,
3. G.ANI, S/O.N.S.GOPAKUMAR,
4. G.DEEPU, S/O.N.S.GOPAKUMAR,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR GENERAL OF POLICE,
3. CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.M.SREEKUMAR
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :02/01/2009
O R D E R
J.B. KOSHY, Ag.C.J. &
V.GIRI, J.
-------------------------
W.P.(C)No.36140 of 2008
-------------------------
Dated this the 2nd day of January, 2009.
JUDGMENT
KOSHY, Ag.C.J.
This petition is against police harassment.
2. It is submitted by the learned
Government Pleader that the son of the petitioners
is an accused in a murder case. The police is only
conducting investigation. Police is free to
investigate the case according to law.
Recording the submission that the police
will investigate the matter only according to law
and the police will not harass the petitioners, the
writ petition is disposed of.
Sd/-
(J.B. KOSHY)
Ag. Chief Justice
Sd/-
(V.GIRI)
JUDGE
sk
//true copy//
P.S. to Judge