IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 107 of 2009(K)
1. SHARIMON, S/O.AZEES, AGED 26 YEARS,
... Petitioner
2. VINITHA @ SHAHINA, D/O.ALEXANDER, AGED
Vs
1. THE SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. A.P.ALEXANDER, S/O.PHILIP, AGED 55 YEARS
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :13/01/2009
O R D E R
J.B. KOSHY, Ag.C.J. &
V.GIRI, J.
-------------------------
W.P.(C)No.No.107 of 2009
-------------------------
Dated this the 13th day of January, 2009.
JUDGMENT
KOSHY, Ag.C.J.
The petitioners allege police harassment.
The 1st petitioner is a Muslim. According to him,
he married the 2nd petitioner, the daughter of the
3rd respondent, who is a Christian and a marriage
agreement is executed. According to the 1st
petitioner, 2nd respondent is harassing the
petitioners at the instance of the 3rd respondent.
2. Learned Government Pleader submits that
a complaint of man missing was received and it was
only enquired into. There is no police harassment.
Recording the above submission, the writ
petition is disposed of.
Sd/-
(J.B. KOSHY)
ACTING CHIEF JUSTICE
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge