Kerala High Court
Sobi Mathew vs The Director General Of Police on 23 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1052 of 2009(A)
1. SOBI MATHEW, S/O.N.M.MATHEW, NADAKKAL
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE,
... Respondent
2. THE COMMISSIONER OF POLICE,
3. THE ASSISTANT COMMISSIONER OF POLICE,
4. THE SUB INSPECTOR OF POLICE,
5. DR.SAMUEL GEORGE, PEDIAKKAL HOUSE,
For Petitioner :SRI.C.R.SIVAKUMAR
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :23/01/2009
O R D E R
J.B. KOSHY, Ag.C.J. &
V.GIRI, J.
-------------------------
W.P.(C).No.1052 of 2009
-------------------------
Dated this the 23rd day of January, 2009.
JUDGMENT
Koshy, Ag.C.J.
This writ petition has been filed
alleging police harassment.
2. Learned Government Pleader, on
instructions, submits that on a complaint, an
enquiry was conducted and police found that it is
only a civil dispute.
Recording the submission that the police
will not harass the petitioner and they will act
only as ordered by the civil court, this writ
petition is disposed of.
Sd/-
(J.B. KOSHY)
ACTING CHIEF JUSTICE
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge