IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16274 of 2008(K)
1. SURESHKUMAR @ C.G.UNNI,
... Petitioner
Vs
1. SUPERINTENDENT OF POLICE, MALAPPURAM.
... Respondent
2. DEPUTY SUPERINTENDENT OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. STATE OF KERALA,
For Petitioner :SMT.S.MUMTAZ
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :25/06/2008
O R D E R
K.BALAKRISHNAN NAIR & M.C.HARI RANI JJ.
-----------------------------------------------------
W.P.(C)No.16274 OF 2008
-----------------------------------------------------
DATED THIS THE 25th DAY OF JUNE, 2008
J U D G M E N T
Balakrishnan Nair, J.
The petitioner submits, he is a social worker. He has
approached this Court alleging that the police is unnecessarily
harassing him. The police constables from the Nilambur Police
Station are coming to his house at odd hours in search of him.
As per the information divulged by the Police Constables, arrest
warrant is pending against the petitioner in S.T.No.374/07 on the
files of the Judicial First Class Magistrate’s Court, Nilambur. Upon
enquiry, the petitioner found that no such case is pending before
that court. When the enquiry from the part of the Police
Constables continued, this writ petition is filed by complaining
about police harassment. As directed by this Court, the 2nd
respondent has filed a statement. According to the 2nd
respondent, the petitioner filed a petition before the Inspector
General of Police, Thrissur, alleging that one Mr.V.V.Prakash,
KPCC Secretary is trying to influence and hush up a vigilance
W.P.(C)No.16274 /08 -2-
enquiry pending against an Ex-Minister. The said petition was
forwarded by the Inspector General of Police, Thrissur to the 2nd
respondent for enquiry and report. So, the 2nd respondent made
arrangements to summon the petitioner to enquire into the
genuineness of the allegations made by the petitioner. But the
petitioner on being contacted stated that he is not interested in giving
any statement to an official in the rank of a Deputy Superintendent of
Police. Since the petitioner was not willing to co-operate, the file was
closed, it is submitted. The learned Government Pleader also
submitted that police have no intention whatsoever to harass the
petitioner. This submission is recorded and the writ petition is
disposed of. If the presence of the petitioner is necessary in
connection with any enquiry, he may be summoned after issuing
notice, in accordance with law.
K.BALAKRISHNAN NAIR,JUDGE.
M.C.HARI RANI, JUDGE.
dsn