High Court Kerala High Court

Rajendran Pillai vs District Superintendent Of … on 27 February, 2009

Kerala High Court
Rajendran Pillai vs District Superintendent Of … on 27 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4911 of 2009(I)


1. RAJENDRAN PILLAI, PANAVILA VEEDU,
                      ...  Petitioner

                        Vs



1. DISTRICT SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE, ATTINGAL.

3. SUDHEER,

4. AJITHA KUMARI, D/O.DAMODARAN PILLAI,

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :27/02/2009

 O R D E R
               J.B.KOSHY, Ag.C.J & V.GIRI, J.
                    -------------------------------
                W.P.(C).NO.4911 OF 2009 (I)
                  -----------------------------------
        Dated this the 27th day of February, 2009

                         J U D G M E N T

KOSHY,Ag.CJ.

This is a petition alleging police harassment. It is

submitted by the Government Pleader that petitioner is an

accused in a crime and he was arrested and remanded. If a

crime is registered, police is free to conduct investigation

according to law. If petitioner is harassed, he can approach the

Jurisdictional Magistrate for appropriate relief. Recording the

submission that investigation will be conducted only according to

law, this writ petition is disposed of.

J.B.KOSHY
ACTING CHIEF JUSTICE

V.GIRI
JUDGE

prp

J.B.KOSHY & THOMAS P. JOSEPH, JJ.

——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

6th November, 2008