High Court Kerala High Court

P.V.Rajamma vs The Superintendent Of Police on 28 July, 2009

Kerala High Court
P.V.Rajamma vs The Superintendent Of Police on 28 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17444 of 2009(A)


1. P.V.RAJAMMA,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE DEPUTY SUPERINTENDENT OF POLICE,

3. THE CIRCLE INSPECTOR OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

5. RADHAKRISHNAN M.N.,

6. PRABHAKUMARI,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :SRI.VARGHESE C.KURIAKOSE

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :28/07/2009

 O R D E R
                 P.R. RAMAN & P. BHAVADASAN, JJ.
                 = = = = = = = = = = = = = = = = = = =
                       W.P.(C) NO. 17444 OF 2009
                         = = = = = = = = = = = = =
           DATED THIS, THE 28TH DAY OF JULY, 2009.

                              J U D G M E N T

Raman, J.

Petitioner is the proprietor of “Shine Hotel” at Panthalam.

Respondents 5 and 6 are husband and wife. It is alleged that because of

the high-handed action on the part of respondents 5 and 6, petitioner is

not able to live in peace. It is admitted that petitioner borrowed from the

5th respondent some amount; but according to the petitioner, the same

was returned without default. Again, petitioner borrowed Rs. 5 lakhs

which was also returned. According to the petitioner, thus there is money

transaction between the petitioner and the 5th respondent. According to

her, the 5th respondent has sent a notice alleging that amounts are due

from her as per the chitty subscribed by her. Petitioner pretends

ignorance of any such chitty being conducted by her. According to the

petitioner, there is threat from Respondents 5 and 6 and they trespassed

into her residential house and threated her with dire consequences, if she

did not pay the amount. Telephonic threats were also made by them.

Hence petitioner seeks police protection.

WP(C) 17444/2009 2

2. Learned Government Pleader, appearing on behalf of the 4th

respondent filed a statement. Petitioner is stated to be the wife of one

Swaminathan who is running a Bar Hotel in which Swaminathan and

their son were partners. Swaminathan is absconding. All the members

of the family including the petitioner, had financial transaction with

others and several cases are pending against the husband and son of the

petitioner, in which warrants are pending. Details regarding cases where

warrant is pending against the husband and son are given in the

statement. Summons is also issued by the Judicial Magistrate of First

Class – VII, Thiruvananthapuram,in S.T. 489/2006 against the petitioner

herein.

3. The 5th respondent has filed a counter affidavit for himself and

on behalf of the 6th respondent. The allegations and averments made in

the writ petition are denied. It is stated that the petitioner and her

husband are partners in a builder concern and the husband of the

petitioner executed an agreement on behalf of the builder concern

assuring that they will allot the 3rd floor portion of the building

construction which they are going to effect upon the property having an

extent of 17.122 cents in Sy. No.. 2239/D-1 and 2239/A-5 of Cowdiar

Village, Thiruvananthapuram, and received rs. 20 lakhs from the 5th

WP(C) 17444/2009 3

respondent. It is denied that Respondents 5 and 6 have taken any

highhanded action against the petitioner.

4. The question is whether there is any threat to the life of the

petitioner as alleged. Except the ipsi dixit of the petitioner, there is no

other materials before us. Respondents 5 and 6 have denied having

caused any threat to the life of the petitioner or trespassed in to her

house. The Police officers, in their statement also stated that there is no

such threat. In the circumstances, if there is any such threat to the

petitioner, she is free to approach the Magistrate Court by filing a

criminal complaint. In the absence of any materials placed on record,

this Court we find that police protection cannot be granted to the

petitioner. But this will not stand in the way of the petitioner seeking

appropriate remedy under the criminal law.

With the above observation, this writ petition is dismissed.

P.R. RAMAN, JUDGE

P. BHAVADASAN, JUDGE.

KNC/-