IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9057 of 2010(F)
1. SADASIVAN,S/O.RAGHAVAN,AGED 60 YEARS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,KOLLAM EAST
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,KOLAM
3. THE MANAGER,RADHAS FUELS,DEALERS OF
For Petitioner :SRI.M.L.SURESH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :24/03/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
--------------------------------------------------
W.P(C). NO. 9057 OF 2010 F
---------------------------------------------------
Dated this the 24th March, 2010
JUDGMENT
K.M. Joseph, J.
Petitioner has approached this Court against harassment by
the first respondent, Sub Inspector of Police. Briefly put, the
case of the petitioner is as follows:
Petitioner was buying fuel for his vehicles from the third
respondent’s petrol pump. He had certain complaints against the
third respondent’s service. It seems that the third respondent has
filed a complaint. It is alleged that on the basis of the complaint
of the third respondent, the first respondent is harassing the
petitioner. Learned Government Pleader submits that
complaints were received from the third respondent alleging that
the petitioner owes money to the third respondent. Learned
Government Pleader submits that the petitioner did not appear,
though summoned. She further submits that respondents 1 and 2
will not interfere in the dispute between the petitioner and the
WPC. 9057/2010 F 2
third respondent. We record the said submission and close the
Writ Petition.
Sd/=
K. M. JOSEPH,
JUDGE
Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.
// True Copy //
PS to Judge