High Court Kerala High Court

Valsamma vs Circle Inspector Of Police Ranny on 6 January, 2009

Kerala High Court
Valsamma vs Circle Inspector Of Police Ranny on 6 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33481 of 2008(J)


1. VALSAMMA, 43 YEARS
                      ...  Petitioner

                        Vs



1. CIRCLE INSPECTOR OF POLICE RANNY ,
                       ...       Respondent

2. S.I. OF POLICE, RANNY POLICE STATION

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :06/01/2009

 O R D E R
                J.B. KOSHY, Ag. CHIEF JUSTICE &
                   P.R. RAMACHANDRA MENON, J.
               ........................................................................
                           W.P.(C) No.33481 OF 2008
               .........................................................................
                       Dated this the 6th January, 2009

                                   J U D G M E N T

KOSHY, Ag. CJ. :

This Writ Petition is filed alleging police harassment.

2. A statement has been filed by the Circle Inspector of Police .

It is stated that one complaint was received from one Sajeev and on

that basis investigation was done. The petitioner has not been

harassed by the police.

3. According to the petitioner, the allegations levelled in the

complaint are only against one Ashraf, who is working in Gulf

country.

We are not proposing to go in to the merits of the case.

Investigation can be conducted by the police but only according to

law. However, we make it clear that since the petitioner is a lady, if

she is not an accused, she shall not be compelled to appear in the

police station.

J.B. KOSHY,
ACTING CHIEF JUSTICE.

P.R. RAMACHANDRA MENON,
JUDGE.

lk