High Court Kerala High Court

Subaida vs Sub Inspector Of Police on 10 January, 2011

Kerala High Court
Subaida vs Sub Inspector Of Police on 10 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33838 of 2010(D)


1. SUBAIDA, W/O.BASHEER,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE, CHERPU,
                       ...       Respondent

2. VASUDEVAN, MEPPARAMBIL HOUSE,

                For Petitioner  :SRI.P.BABU KUMAR

                For Respondent  :SRI.K.A.SREEJITH

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :10/01/2011

 O R D E R
                             R.BASANT &
                    K. SURENDRA MOHAN, JJ.
        ------------------------------------------------------------
                 W.P(C) NO: 33838 OF 2010 D
         -----------------------------------------------------------
               Dated this the 10th January, 2011.

                              JUDGMENT

Basant, J.

The petitioner has come to this Court for issue of directions

under Art.226 of the Constitution to afford police protection to

the petitioner and her family. She evidently has a property

dispute with the second respondent, a neighbour. The second

respondent neighbour, it is alleged threatens the petitioner and

her daughter. The petitioner apprehends that the daughter of

the petitioner would be raped and indecently assaulted by the

second respondent. The petitioner prays for issue of directions

under Art.226 to afford protection to the life and person of the

petitioner and her daughter.

2. The second respondent has been served. He has not

chosen to enter appearance before this Court. Learned Govt.

Pleader after taking instructions submits that the police do not

want to interfere in the property dispute.

3. Learned counsel for the petitioner fairly submits that the

petitioner does not require the assistance of the police to resolve

WPC 33838/2010 2

the boundary dispute. The petitioner shall take necessary steps

in accordance with law if necessary to get such property dispute

resolved. But she prays that appropriate directions may be

issued to ensure the physical and personal safety of the

petitioner and her daughter.

4. The learned Govt. Pleader submits that in the perception

of the first respondent there is no threat to the life or person of

the petitioner and her daughter. If there be any such threat, the

first respondent shall take necessary action. The petitioner or

her daughter may bring to the notice of the first respondent

specific instances of any such threat and if there are any

complaints of genuine threat needless to say that the first

respondent is bound to and shall take necessary action to abate

such threat/culpable conduct. The learned Govt. Pleader in

these circumstances submits that no further directions are

necessary.

5. We record the submission of the learned Govt. Pleader.

We are satisfied that no further or more specific directions need

be issued. We accept the submission of the learned Govt.

Pleader on behalf of the first respondent that specific action

WPC 33838/2010 3

shall be taken if there be any threat to the life or person of the

petitioner or her daughter.

6. Accepting the said submission of the learned Govt.

Pleader this writ petition is dismissed.

R.BASANT
Judge

K. SURENDRA MOHAN
Judge
jj

WPC 33838/2010 4