IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28795 of 2010(Y)
1. SIBY MATHEW,AGED 39 YEARS,S/O.MATHEW,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE,
... Respondent
2. THE DEPUTY SUPERINTENDENT OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
4. THE CIRCLE INSPECTOR OF POLICE,
5. THE SUB INSPECTOR OF POLICE,KARUKACHAL
6. P.K.THOMASKUTTY,PUTHENPURACKAL HOUSE,
For Petitioner :SRI.AJITH MURALI
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :24/09/2010
O R D E R
K.M.JOSEPH & M.C. HARI RANI,JJ
==============================
W.P.(C) NO. 28795 OF 2010
============================
Dated this the 24th day of September 2010
JUDGMENT
K.M. Joseph, J.
The petitioner has approached this Court seeking the
following prayer:
“Issue a writ of mandamus or any other appropriate
writ, order or direction, commanding the respondents
No.2 to 5 not to harass the petitioner and his family
members, except in accordance with law.”
According to the petitioner, the Police has not registered any
case against the petitioner, inter alia. The learned Additional
Director General of Prosecutions would submit that Crime
No.542/2010 of Karukachal police station has been registered
against four persons and the petitioner is the third accused and
the offences are under Sections 447, 354, 323, 294(b), 506(i)
read with Section 34 of the Indian Penal Code. The above crime
was registered on the basis of the complaint filed by one
Lelamma.
WPC. 28795/2010 -2-
2. The learned Additional Director General of Prosecutions
would submit that all the investigation will be done in
accordance with law and there will be no harassment otherwise
against the petitioner. We record the submission of the learned
Additional Director General of Prosecutions and close this writ
petition.
Sd/-
K.M. JOSEPH, JUDGE
Sd/-
M.C. HARI RANI,JUDGE
ks.
TRUE COPY
P.S. TO JUDGE
WPC. 28795/2010 -3-