High Court Kerala High Court

Nalini vs The Circle Inspector Of Police on 3 April, 2007

Kerala High Court
Nalini vs The Circle Inspector Of Police on 3 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9769 of 2007(K)


1. NALINI, AGED 75 YRS.,
                      ...  Petitioner
2. T.D.BABU, AGED 40 YEARS,
3. DR.KAVITHA BABU, AGED 35 YRS.,
4. T.D. PRASAD, AGED 45 YEARS,
5. T.R.PRADEEP, AGED 35 YEARS,
6. T.D.MOHANAN, AGED 51 YEARS,

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.K.RAMANATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/04/2007

 O R D E R
                 J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

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

                               W.P.(C).NO. 9769 OF 2007

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

                     Dated this the  3rd day of April, 2007.


                                       JUDGMENT

Koshy, J.

This is a petition for police harassment. Government pleader

submitted that first petitioner’s, husband and daughter-in-law are members

of Aikya Bharatham Trust and there is an allegation that the Trust has

cheated the public by accepting deposit and people who are cheated, are

making demands. It is stated that several cases are registered and police is

only making investigations. Recording the submission that investigation

conducted will be strictly according to law, this Writ Petition is disposed of. If

there is any allegation that investigation is not conducted according to law,

petitioners are free to approach the concerned jurisdictional Magistrate.

J.B.KOSHY, JUDGE.

T.R.RAMACHANDRAN NAIR, JUDGE.

bkn