IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24422 of 2010(C)
1. THOMAS JOFIN, S/O.JOSEPH,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. SUB INSPECTOR OF POLICE,
4. VARGHESE, S/O.MANI,
For Petitioner :SRI.DINESH MATHEW J.MURICKEN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :11/08/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 24422 of 2010 C
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 11th day of August, 2010
JUDGMENT
Joseph, J.
The petitioner has approached this Court complaining
harassment by the police. He seeks relief against respondents 2 and 3
not to interfere in the civil dispute and not to call the petitioner to the
police station or not to harass the petitioner.
2. The learned Government Pleader, on instructions, submits that
a petition was received from the 4th respondent and the parties were
relegated to the proper forum. There is no harassment to the petitioner
from the side of respondents 2 and 3.
3. We record the above submission and close this Writ Petition.
(K. M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm