High Court Kerala High Court

Reeza vs C.I.Of Police on 26 August, 2009

Kerala High Court
Reeza vs C.I.Of Police on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24051 of 2009(B)


1. REEZA, W/O.SAJEEV,
                      ...  Petitioner
2. RAFEEKKA, D/O.SAJEEV,

                        Vs



1. C.I.OF POLICE, KADAKKAL POLICE STATION,
                       ...       Respondent

2. S.P. OF POLICE (RURAL),

3. DIRECTOR GENERAL OF POLICE,

4. MANIKANTAN ASARI, MANJU JEWELLERY,

                For Petitioner  :SRI.M.ZIYAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :26/08/2009

 O R D E R
             KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
               ----------------------------------------------
                   W.P.(C) No.24051 of 2009
               ----------------------------------------------
                     Dated 26th August, 2009.

                           J U D G M E N T

Kurian Joseph, J.

Petitioners approached this court complaining of police

harassment. Learned Government Pleader on instruction submits

that the police only conducted a lawful investigation on a

complaint filed by one Mr.Ahamed Kunju. The complaint is that

the petitioners misappropriated some gold ornaments entrusted

to them by the said Ahamed Kunju. Be that as it may, one of the

prayers is for a direction to the first respondent to return the gold

ornaments which have been taken from the petitioners.

2. These are all matters for the petitioners to pursue

before the Judicial First Class Magistrate of competent jurisdiction

or the civil court. Without prejudice to the above liberty, the writ

petition is dismissed.

KURIAN JOSEPH, JUDGE.

C.T.RAVIKUMAR, JUDGE.

tgs

KURIAN JOSEPH &

C.T.RAVIKUMAR, JJ.

———————————————-

W.P.(C) No.24051 of 2009

———————————————-

J U D G M E N T

Dated 26th August, 2009.