IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30458 of 2010(F)
1. POTHAN JOHN, AGED 65 YEARS,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE, IDUKKI.
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.V.A.JOHNSON (VARIKKAPPALLIL)
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :07/10/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
------------------------------------------------------
W.P.(C) No.30458 of 2010-F
----------------------------------------------
Dated, this the 7th day of October, 2010
J U D G M E N T
K.M.Joseph, J.
Petitioner has approached this Court seeking
reliefs against harassment by police and also for a direction to
abstain from interfering with the disputes if any regarding the
boundary.
2. Learned Government Pleader, on instructions,
submits that there is a petition received from the neighbor of
the petitioner that the petitioner has cut the leaves belonging
to the neighbor. On the basis of the complaint petitioner is
called. He is not turned up, he submits.
3. Learned counsel for the petitioner submits that
petitioner will co-operate with the enquiry. Learned
Government Pleader submits that there will be no harassment
of the petitioner other than lawful enquiry and investigation in
the matter. We record the said submission and close the writ
petition.
(K.M.JOSEPH)
JUDGE.
(M.C.HARI RANI)
JUDGE.
MS