High Court Kerala High Court

Shaji C. vs Deputy Superintendent Of Police on 21 October, 2008

Kerala High Court
Shaji C. vs Deputy Superintendent Of Police on 21 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22174 of 2008(M)


1. SHAJI C.,AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. SUB-INSPECTOR OF POLICE,

4. M.VIJAYAN, S/O MADHAVAN, MADHAVA

                For Petitioner  :SMT.C.G.BINDU

                For Respondent  :SRI.J.OM PRAKASH

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :21/10/2008

 O R D E R
          K. BALAKRISHNAN NAIR & M.C. HARI RANI,JJ

           ==============================

                    W.P.(C)NO. 22174 OF 2008

             ============================

          DATED THIS THE 21ST DAY OF OCTOBER 2008

                             JUDGMENT

Balakrishnan Nair,J.

The petitioner has approached this Court alleging that the police

officers attached to Mararikulam police station are harassing him.

According to him, his brother owes some amount to the 4th

respondent. To compel the petitioner to pay that amount, the police

officers are threatening him. Therefore, this writ petition is filed

against police harassment.

2. The learned Government Pleader, upon instructions, submitted

that the petitioner was running an Onam fund. Since at the time of

Onam festival, he found it difficult to disburse the amount due to the

subscribers, he borrowed Rs.90,000/- from the 4th respondent. He did

not repay the same. Therefore, the 4th respondent filed a petition

before the police. On realising that this is a civil dispute, the

parties were advised to approach the civil court. The learned

Government Pleader further submitted that the police have no

WPC.22174/2008 -2-

intention to harass the petitioner.

We heard the learned counsel for the 4th respondent also. He

denies all the allegations of the petitioner. Recording the submissions

of the learned Government Pleader, the writ petition is closed without

prejudice to the contentions of the petitioner and the 4th respondent.

K. BALAKRISHNAN NAIR,
JUDGE

M.C. HARI RANI
JUDGE

ks.