High Court Kerala High Court

Subramaniyan Pillai vs The Superintendent Of Police on 5 March, 2010

Kerala High Court
Subramaniyan Pillai vs The Superintendent Of Police on 5 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6849 of 2010(E)


1. SUBRAMANIYAN PILLAI,S/O.VASUDEVAN PILLAI
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE
                       ...       Respondent

2. SRI.VIJAYA RAJ,

3. SRI.PRAKASH, POLICE CONSTABLE,

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :05/03/2010

 O R D E R
            K.M.Joseph & M.L. Joseph Francis, JJ.
                ------------------------------------------
                    W.P.(C) No.6849 of 2010
                ------------------------------------------
             Dated this the 5th day of March, 2010

                           JUDGMENT

K.M.Joseph, J.

Petitioner has approached this Court against

harassment by second and third respondent police officials at

the instance of the creditors of the petitioner.

2. Briefly put the case of the petitioner is as follows:

Petitioner was working in Saudi Arabia for about 20 years. He

started a money lending business. He purchased six tourist

buses, six autorickshaws and three taxi cars. Several persons

who availed loan from the petitioner’s institution defaulted

payment, which resulted in break down of his business. On

14.2.2010 when the petitioner was about to go out of his house,

respondents 2 and 3 came in front of the gate and got into the

compound. Smelling that the police had come to apprehend the

petitioner, he took to his heels and escaped from there. The

WP(C) No.6849 of 2010
2 –

petitioner is not aware at whose instance the police is doing the

atrocities against him.

3. Learned Government Pleader on instructions

submits that it is a long pending matter against the petitioner in

L.P.No.371 of 2007 relatable to Crime No.771 of 2005 of

Kollam East Police Station. Efforts are being taken by

respondents 2 and 3 in accordance with law to secure the

presence of the petitioner.

We do not find any scope for alleging harassment by

the police. Writ petition is without any merit and it is

dismissed.

K.M.Joseph,
Judge

M.L. Joseph Francis,
Judge

vns