IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10113 of 2010(L)
1. P.K. PONNAPPAN,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
2. THE ARYAD GRAMA PANCHAYATH,
3. PHILOMINA,
4. THE DISTRICT COLLECTOR,
For Petitioner :SRI.S.SANAL KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :29/03/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
--------------------------------------------------
W.P(C). NO. 10113 OF 2010 L
---------------------------------------------------
Dated this the 29th March, 2010
JUDGMENT
K.M. Joseph, J.
This is a case where the allegation is against police
harassment. It is stated by the petitioner that at the instance of
the third respondent, the Local Authority and the police are
putting pressure on the petitioner to surrender land for providing
way to the third respondent. Learned Government Pleader on
instructions submits that the police will not interfere with the
matter between the petitioner and the third respondent, being a
civil dispute. We record the submission and close the Writ
Petition.
Sd/=
K.M. JOSEPH,
JUDGE
Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.
// True Copy //
PS to Judge