Kerala High Court
Nazruddin vs The Deputy Superintendent Of … on 20 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6012 of 2007(N)
1. NAZRUDDIN, AGED 42,
... Petitioner
Vs
1. THE DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. CLARA,
3. VASANTHA,
For Petitioner :SRI.J.DEVADANAM
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :20/03/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
------------------------------------------------------
W.P.(C).NO.6012 OF 2007
-----------------------------
Dated this the 20th day of March, 2007.
JUDGMENT
Koshy, J.
This is a petition alleging police harassment. It is submitted that
second respondent filed a complaint before the first respondent, against the
petitioner. For an enquiry, petitioner was called to the police station. It is
submitted, no crime is registered against the petitioner and police will not
interfere in civil dispute except with the order of the Court. Even if a crime is
registered, against petitioner, it will be investigated according to law and
petitioner will not be harassed.
Recording the above submissions, the Writ Petition is disposed of.
J.B.KOSHY, JUDGE.
T.R.RAMACHANDRAN NAIR, JUDGE.
bkn