IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26368 of 2009(M)
1. S.UDAYABHANU, S/O.LATE N.SIVADASAN,
... Petitioner
2. S.RESHMI, D/O.UDAYABHANU, AGED 21 YEARS,
Vs
1. DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. MR.JAYASANTH LAL,
3. THE SUB INSPCTOR OF POLICE,
4. MANU E.V., AGED 31 YEARS,
For Petitioner :SRI.R.SUDHISH
For Respondent :SRI.S.M.PREM
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :12/10/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR,JJ
------------------------------------------
W.P(C) No.26368 of 2009
--------------------------------
Dated this the 12th day of October,2009
JUDGMENT
Kurian Joseph.J
The petitioners approached this court complaining of
harassment by the police.
2. The allegation is that harassment is at the instance of
respondent nos.1 to 3 and 5. Respondent Nos.4 and 5 are
present. They are husband and wife. We are informed that there
are problems in their relationship and the fourth respondent has
been approached the Family Court, Kollam for divorce, in O.P.
No.1004/2009.Such a matrimonial dispute shall not give room for
other disputes among other members of the family.That shall not
also be a reason for breach of peace in society.
3. The Government pleader on instruction submitted that
the police has only conducted an enquiry on the complaint filed
by the Additional fifth respondent and there is no harassment in
the process. Now that the epicenter of the dispute is the subject
matter of O.P.No.1004/2009 on the file of Family Court, Kollam,
W.P(C) No.26368 of 2009
2
we direct the parties to maintain peace. The fourth and fifth
respondents are free to prosecute and defend the case before the
family court. Since the Government pleader has submitted that
there is no harassment on the part of police apart from lawful
discharge of their duties of conducting enquiry into the dispute,
no further orders are necessary in the writ petition and the writ
petition is disposed of accordingly.
KURIAN JOSEPH, JUDGE
C.T.RAVIKUMAR,JUDGE
ssn