IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9993 of 2007(M)
1. SURESH, S/O APPU,
... Petitioner
Vs
1. DIRECTOR GENERAL OF POLICE,
... Respondent
2. SUPERINTENDENT OF POLICE,
3. KALYANI, W/O KARUNAKARAN,
4. ANU @ PRASEETHA, D/O KALYANI,
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :09/04/2007
O R D E R
J.B. Koshy & T.R. Ramachandran Nair, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).NO.9993 of 2007-M
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of April, 2007
JUDGMENT
Koshy, J.
This is a petition alleging police harassment. It is submitted by the
Govt. Pleader that the third respondent filed a complaint and on that basis
enquiries were made. It is further submitted that according to the third
respondent, 4th respondent and petitioner were decided to marry. But 4th
respondent eloped with somebody and petitioner is not returning the amount
given in connection with the marriage. Police cannot interfere in civil
disputes.
Recording the submission that no crime is registered and police only
enquired into the matter and petitioner will not be harassed, the writ petition
is disposed of.
(J.B. Koshy, Judge.)
(T.R. Ramachandran Nair, Judge.)
kav/