IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19318 of 2009(H)
1. R.PRABHAVATHY,
... Petitioner
Vs
1. COMMISSIONER OF POLICE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. SUB INSPECTOR OF POLICE,
4. CHANDRAKUMAR,
5. SUDHA,
6. SANTHA,
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :29/07/2009
O R D E R
P.R.RAMAN & P.BHAVADASAN, JJ.
-------------------------------
W.P.(C) No.19318 of 2009
-------------------------------
Dated this the 29th July, 2009
J U D G M E N T
Raman, J.
This writ petition is filed alleging police harassment.
We have granted an interim direction not to evict the petitioner
forcibly, for a period of two weeks.
2. It is submitted by the learned Government
Pleader that the police is now acting on the basis of an order
passed by the District Collector. If so, unless that order is
challenged in accordance with law, and so long as the same is in
force, it cannot be said that there is any harassment as such.
However, the learned counsel appearing for the
petitioner seeks permission to challenge the order passed by the
District Collector. No such permission is required, if he is
otherwise entitled to. Accordingly, the writ petition is dismissed
W.P.(C) No.19318 of 2009
2
without prejudice to the right of the petitioner to take appropriate
remedies as are available under law.
P.R.RAMAN, JUDGE
P.BHAVADASAN , JUDGE.
nj.