IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19190 of 2009(P)
1. SUNILKUMAR .K., AGED 35 YEARS
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE
... Respondent
2. THE ASSISTANT SUB INSPECTOR OF POLICE
3. SHYNI, ALUMTHURUTHI HOUSE
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :14/07/2009
O R D E R
P.R. RAMAN & P. BHAVADASAN, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 19190 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 14th day of July, 2009.
JUDGMENT
Raman, J,
According to the petitioner, there are some money
transactions between the petitioner and the third respondent,
and at the instance of the third respondent, respondents 1 and 2
are compelling the petitioner to give back the money.
According to the petitioner, third respondent owes money to
the petitioner.
2. Government Pleader on instructions submits that
not only a complaint has been received from the third
respondent, but also there is a complaint against the petitioner
alleging involvement in sexual harassment.
So far as no crime is registered against the
petitioner, the presence of the petitioner could be ensured only
after issuing notice under Section 160 of Code of Criminal
Procedure.
WPC.19190/2009. 2
The writ petition is closed.
P.R. Raman,
Judge
P. Bhavadasan,
Judge
sb.