IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 15237 of 2007(L)
1. T.G.NARAYANAN
... Petitioner
Vs
1. VIJNANA VARDHINI SABHA
... Respondent
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/05/2007
O R D E R
V.RAMKUMAR & ANTONY DOMINIC,JJ.
W.P.C.No.15237 of 2007
Dated this the 15th day of May 2007
J U D G M E N T
RAMKUMAR,J
The petitioners who claim to be members of the first
respondent, sabha, which is a charitable society, seeks police
protection on the ground that a law and order situation is bound to
take place on 20/05/2007, on which date the annual general meeting
of the sapha is scheduled to be held.
2. In case there is any law and order situation or a breach of
public peace in connection with the aforementioned annual general
meeting, we are sure that the police will take necessary action
irrespective of the person who lodges a complaint. It goes without
saying that the police will not remain inert in a situation warranting
prompt action and ensure that no breach of public peace, if any, takes
place in connection with the said meeting.
This writ petition is disposed of accordingly.
V.RAMKUMAR,
JUDGE.
ANTONY DOMINIC,
JUDGE.
jsr
B.A.No. 2
B.A.No. 3