IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2236 of 2007(N)
1. T. KIRAN MADA, SECRETARY,
... Petitioner
Vs
1. SUPESRINTENDENT OF POLICE,
... Respondent
2. DEPUTY SUPERINTENDENT OF POLICE,
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.I.SAGEER
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :30/01/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------------
W.P.(C)No.2236 OF 2007
-------------------------------------
Dated 30th January, 2007
JUDGMENT
Koshy,J
.
According to the petitioner, police is unnecessarily
harassing him and obstructing the game of Rummy. It is the
contention of the petitioner that only members of the club are
allowed to enjoy the facilities in the club and it is not a
public premise and, therefore, they should not be harassed.
Government Pleader submitted that police is not harassing,
but, only conducted search to find out whether any illegal
activities are carried on and whether members are drinking
liquor in that place and no crime is registered. Recording
the above submission, this writ petition is disposed of.
J.B.KOSHY
JUDGE
T.R.RAMACHANDRAN NAIR
JUDGE
tks