IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31034 of 2010(D)
1. C.A.HAJARA, AGED 36 YEARS,
... Petitioner
Vs
1. CIRCLE INSPECTOR OF POLICE,ADIMALY
... Respondent
2. SUB INSPECTOR OF POLICE,ADIMALY
3. P.S.KASSIM, S/O.SAINADHEEN, AGED 40 YEAR
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent :SMT.C.S.SHEEJA
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :21/12/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
------------------------------------------------------
W.P.(C) No.31034 of 2010-D
----------------------------------------------
Dated, this the 21st day of December, 2010
J U D G M E N T
K.M.Joseph, J.
Petitioner is the wife of the 3rd respondent. She
has approached this Court seeking the following relief:
“to issue a writ of mandamus or any other appropriate
writ, order or direction and thereby command the Ist and
2nd respondents to provide adequate and effective
protection to the life and property of the petitioner and
also for her right to have a peaceful life in her house
without any sort of interference, threat or harassment
from the 3rd respondent.”
2. We have already passed interim orders
including the order dated 19.10.2010. After hearing the
learned counsel for the parties, we dispose of the writ petition
by directing that, if the petitioner brings any threat to her life
from the 3rd respondent to the notice of the 2nd respondent,
the 2nd respondent will look into the matter, and, if the threat
is found to be genuine, he shall provide protection for the life
of the petitioner as and when required as against respondent
WPC 31034/2010 -2-
No.3. We record the submission of the learned counsel for
the 3rd respondent that the 3rd respondent and children are
residing separately.
(K.M.JOSEPH)
JUDGE.
(M.C.HARI RANI)
JUDGE.
MS