High Court Kerala High Court

South Kerala Jcb & Tipper Lorry … vs State Of Kerala on 29 August, 2008

Kerala High Court
South Kerala Jcb & Tipper Lorry … vs State Of Kerala on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26295 of 2008(E)



1. SOUTH KERALA JCB & TIPPER LORRY OWNERS A
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.SIVARAJ

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :29/08/2008

 O R D E R
                          H.L.DATTU, C.J. & A.K.BASHEER, J.
                             -------------------------------------------
                                W.P.(C) No.26295 of 2008-E
                              ------------------------------------------
                        Dated, this the 29th day of August, 2008

                                      JUDGMENT

H.L.Dattu, C.J.

In this writ petition filed under Article 226 of the Constitution, the

petitioners seek the following reliefs.

“i) issue a writ of mandamus or any other appropriate, writ,

order or direction commanding and compelling the respondents 1,

3 and 4 to conduct an enquiry into the alleged police harassment

against the members of the petitioner association.

ii) or in the alternative to issue a direction to the

respondent Nos.1, 3 and 4 to take necessary action on Ext.P1

and P1(a) complaints.”

(2) Smt.K.Meera, learned Government Advocate takes notice for

the respondents.

(3) This sort of omnibus prayers can never be granted by any Court,

much less by a constitutional Court. Therefore, the writ petition requires to be

rejected and it is rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns