IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34959 of 2009(L)
1. UNNIKRISHNAN, S/O. GOVINDA PILLAI,
... Petitioner
Vs
1. HARIDAS,
... Respondent
2. RAJENDRAN,
3. RURAL S.P.,
4. DIRECTOR GENERAL OF POLICE,
5. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.J.S.AJITHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :09/12/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
------------------------------------------------
W.P(C) No.34959 of 2009
-----------------------------------------------
Dated this the 9th day of December, 2009
JUDGMENT
Kurian Joseph, J.
The petitioner approached this court
complaining of police harassment.
2. Learned Government Pleader, on
instruction, submits that the police is only
conducting an enquiry on a complaint that there
was a change of driver of Vehicle a BMW Car
bearing temporary registration No.KL-39/B-3043,
9subsequently registered as KL-16.F5) on the
date of the accident.
3. According to the petitioner,he has been
unnecessarily harassed by the police, though the
vehicle is duly registered and though the driver
of the vehicle has been enlarged on bail. It is
also submitted that he had taken the victims to
the hospital and he had also attended to their
medical care.
4. There are disputes on these aspects.
Be that as it may, in case the presence of the
W.P(C)No.34959 of 2009
:: 2 ::
petitioner is required for the purpose of any
enquiry/investigation, he shall be issued a
notice in writing. In case the petitioner has
any grievance with regard to the discharge of
official duties by the police, it is for him to
approach the ‘Police Complaint Authority’. In
case the petitioner has any grievance with
regard to the procedure adopted in the
investigation, it is for the petitioner to
approach the magistrate having jurisdiction.
Writ petition is disposed of as above.
Sd/-
(KURIAN JOSEPH)
JUDGE
Sd/-
(C.T.RAVIKUMAR)
JUDGE
SK/-
//true copy//
P.S. to Judge.