IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23069 of 2008(U)
1. SREELEKHA, AGED 42, W/O.VIJAYAKUMAR,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. RADHAKRISHNA PILLAI @ UNNI,
4. SARASAN, AGED ABOUT 40, M.S.TRADERS,
5. SINI GOPAL @ NISSI, AGED ABOUT 56,
6. SAJI, AGED ABOUT 32, CYBER TRACK,
For Petitioner :SRI.S.SUDHISH KUMAR
For Respondent :SRI.V.VENUGOPALAN NAIR
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :11/08/2008
O R D E R
K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
-------------------------------------
W.P.(C). No.23069 OF 2008
--------------------------------------
Dated this the 11th day of August, 2008
J U D G M E N T
~~~~~~~~~~~
Balakrishnan Nair, J.
The petitioner has approached this Court alleging that
respondents 3 to 6 are threatening her with physical harm and the
police is looking the other way though they were alerted by filing
Ext.P1 representation.
2. The petitioner submits she borrowed an amount of
Rs.50,000/- from the 3rd respondent. The said loan transaction
was settled. But, the 3rd respondent is claiming some more
interest. Since the petitioner refused to pay the same, the said
respondent is employing respondents 4 to 6 to physically threaten
and harass her. They are muscle men and are capable of doing
anything. The petitioner’s husband is abroad and therefore she is
mortally afraid of respondents 3 to 6. She filed Ext.P1
W.P.(C) No.23069/2008 2
representation before the 2nd respondent, no action has been
taken on it. Hence, this writ petition.
3. The learned Government Pleader, upon instruction,
submitted that the police have strictly warned to the respondents
3 to 6 and have directed them to approach the civil court to
recover the amount, if any, due from the petitioner.
4. The learned counsel appearing for the 3rd respondent
submitted that the petitioner has issued a cheque for the amount
owed by her to him and the same bounced. Therefore, he has
moved the competent court for the offence committed by her
under Section 138 of the Negotiable Instrument Act. He denies
the allegations of physical threat and violence. He proposes to
proceed against her, in accordance with law, to recover the
amount due to him, it is submitted.
The above submission is recorded. If there is any threat or
violence from the part of the respondents 3 to 6, the petitioner
W.P.(C) No.23069/2008 3
may inform the 2nd respondent. In that event, the 2nd respondent
shall promptly interfere and render necessary protection to her.
The writ petition is disposed of as above.
(K.BALAKRISHNAN NAIR, JUDGE)
(M.C.HARI RANI, JUDGE)
ps