High Court Kerala High Court

Nisar K.R. vs Sub Inspector Of Police on 21 April, 2009

Kerala High Court
Nisar K.R. vs Sub Inspector Of Police on 21 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11006 of 2009(U)


1. NISAR K.R., AGED 23 YEARS,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE, KODAKARA.
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. SUPERINTENDENT OF POLICE, THRISSUR.

4. BABU, KALLUPARAMBIL HOUSE,

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/04/2009

 O R D E R
              S. SIRI JAGAN & ANTONY DOMINIC, JJ.

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

                  W.P.(C) No. 11006 of 2009

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

                    Dated: APRIL 21, 2009


                          JUDGMENT

Siri Jagan, J.

The petitioner is a barber by profession. One of the

sister’s of the petitioner is married to the 4th respondent’s

son and in that wedlock a child was born to them. The

petitioner’s sister obtained a divorce on the ground of

cruelty by the 4th respondent’s son. The petitioner’s

grievance now is that the 4th respondent, the father-in-

law of the petitioner’s sister, has influenced the police,

pursuant to which the police is harassing the petitioner

and his family. According to the petitioner, although the

petitioner has obtained bail from the Magistrate in a

criminal case charged against him at the instance of the

4th respondent, the police is frequently coming to the

petitioner’s house and harassing the petitioner, his

W.P.(C) No. 11006 of 2009
2

parents and his sisters. The petitioner therefore seeks the

following reliefs:-

i) issue a writ of mandamus or any appropriate writ,
order or direction directing the 1st respondent not to
harass the petitioner and his family members by
summoning to the police station.

ii) issue a writ of mandamus or any appropriate writ,
order or direction directing the 1st and 2nd respondents
not to take any action against the petitioner on the
basis of any frivolous complaint.

iii) issue such other writ, order or direction as this court
may deem fit to grant in the facts and circumstances of
this case.

2. The learned Government Pleader on instructions

submits that the petitioner has been directed to be present

in the police station as part of the investigation of the crime

charged against the petitioner, which cannot be termed as

harassment. The learned Government Pleader disputes the

averments in the writ petition regarding harassment.

3. After hearing both sides, we dispose of this writ

petition with the following directions:-

If the police wants the presence of the petitioner in

connection with the investigation of the criminal case

W.P.(C) No. 11006 of 2009
3

against the petitioner, he shall be issued with a notice

for being present in the police station on a particular

day. The police shall not harass the petitioner in any

manner in the guise of the investigation.

S. SIRI JAGAN, JUDGE

ANTONY DOMINIC, JUDGE

mt/-