High Court Kerala High Court

Stanley Sebastian vs Circle Inspector Of Police on 6 November, 2009

Kerala High Court
Stanley Sebastian vs Circle Inspector Of Police on 6 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31280 of 2009(D)


1. STANLEY SEBASTIAN, S/O.SEBASTIAN,
                      ...  Petitioner

                        Vs



1. CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. SMT.MERCY EAPEN, W/O.EAPEN CHACKO,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  :SRI.S.HARIKRISHNAN

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :06/11/2009

 O R D E R
            KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
                   ---------------------------------------------
                       W.P. (C) NO. 31280 OF 2009
                   ---------------------------------------------
                 Dated this the 6th day of November, 2009


                                 JUDGMENT

Kurian Joseph, J.

This Writ Petition is filed with the following prayers:

i. Issue a writ of mandamus or any other
appropriate writ restraining the 1st respondent
from harassing the petitioner without
following the procedures contemplated under
the Criminal Procedure Code in connection
with complaint if any filed by the 2nd
respondent against the petitioner.

ii. Issue a writ of mandamus or any other
appropriate writ restraining the 1st respondent
from interfering with the peaceful functioning
of the fabricating unit run by the petitioner on
the strength of any complaint filed by the 2nd
respondent.

The learned Government Pleader, on instruction, submits that there is no

harassment by the police and that the police has only discharged their

statutory duty of investigating on a complaint filed by the second

respondent against the petitioner. It is submitted that the police has

registered Crime No.480 of 2009 of Nooranad Police Station against the

petitioner. It is also brought to our notice that another crime, Crime

W.P.(C)NO.31280/2009 2

No.472 of 2009 has been registered by the Mavelikkara Police. The latter

is registered under Sections 354 and 294(b) I.P.C. and the former is under

Section 353 I.P.C.

2. In case the petitioner has any grievance regarding the procedure

followed by the police in the investigation, it is for him to approach the

Magistrate of competent jurisdiction.

Without prejudice to such liberty, the Writ Petition is dismissed.

(KURIAN JOSEPH)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

W.P.(C)NO.31280/2009 3

KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.

W.P.(C)NO.31280/2009

JUDGMENT

6th November, 2009

W.P.(C)NO.31280/2009 4