IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33338 of 2010(N)
1. P.S.SREEKUMARAN, S/O.P.N.SADASIVAN,
... Petitioner
2. M.PADMANABHAN, S/O.N.MUTHAIA,
3. RAJAN BALU, S/O.M.CHINNAIYAN,
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE CITY POLICE COMMISSIONER,
For Petitioner :SRI.A.B.MOHANAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :08/11/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
------------------------------------------------------
W.P.(C) No.33338 of 2010
----------------------------------------------
Dated, this the 8th day of November, 2010
J U D G M E N T
K.M.Joseph, J.
Petitioners are conducting psycho-spiritual training
classes and healing sessions in their office in
Thiruvananthapuram and outside Kerala. Some persons
having vested interests have fed wrong information to the
police and have misguided that the activities are criminal in
nature and prohibited under law. Police are harassing and
intimidating the petitioners. On these allegations the
petitioners are before us.
2. Learned Government Pleader, on instructions,
submits that no complaint has been received against the
petitioners as of now and that the respondents do not intend to
interfere as things stand. We record the same and close the
writ petition.
(K.M.JOSEPH)
JUDGE.
(M.C.HARI RANI)
JUDGE.
MS