IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9567 of 2010(U)
1. VIJAYAKUMAR, AGED 46 YEARS,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE(RURAL),
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF P0LICE,KALADY,
For Petitioner :SRI.K.SUNILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :24/03/2010
O R D E R
K.M. JOSEPH & M.L.JOSEPH FRANCIS JJ.,
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 9567 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th day of March, 2010.
JUDGMENT
Joseph J.,
The petitioner approached this court seeking the following
prayer:
(i) issue a writ of mandamus or any other appropriate
writ, direction or order directing the 2nd and 3rd
respondents not to harass the petitioner.
2. The learned Government pleader on instructions submits
that the petitioner was working as a salesman at Padayattil Oil Mills
till 2007 and there is a complaint of a misappropriation of Rs.15
lakhs. She also submits that the matter is being investigated.
3. The Writ Petition is disposed of recording the said
W.P.(C) No. 9567 of 2010
2
submission and making it clear that it will be open to the
respondents to investigate the case, in accordance with law.
K.M. JOSEPH, JUDGE
M. L. JOSEPH FRANCIS, JUDGE
dl/