High Court Kerala High Court

Shajahan vs State Of Kerala on 9 May, 2008

Kerala High Court
Shajahan vs State Of Kerala on 9 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14057 of 2008(W)


1. SHAJAHAN, S/O. ASANARU PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. THE CIRCLE INSPECTOR OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

5. SIRAJ @ POONTHURA SIRAJ,

6. SAYED ALI,

7. SALAHUDEEN,

8. SHANAVAS,

9. PACHARA HUSSAIN,

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :09/05/2008

 O R D E R
                         A.K.BASHEER & P.N.RAVINDRAN, JJ.
                      ----------------------------------------------------------
                                  W.P.C. No 14057 of 2008
                      ----------------------------------------------------------
                                 Dated this the 9th May 2008

                                          JUDGMENT

Basheer, J.

The only prayer in this writ petition is to issue a writ of mandamus or such other

appropriate writ, order or direction commanding respondents 2 to 4 to afford sufficient

protection to the life of the petitioner.

2. The petitioner claims that he is a “public spirited citizen” and a “social and

political worker”. According to him, large scale filling operation is going on in the

paddy field situated at Pallippuram and that he had been along with his party colleagues

in the forefront of an agitation against the illegal activity. He further alleges that

respondents 5 to 9 who are his former party colleagues, had made a volte face and

withdrawn from the agitation. Thereafter these respondents have been threatening the

life of the petitioner. It is in the above mentioned circumstances that the petitioner has

filed this writ petition.

3. In the counter affidavit filed by respondents 5 to 9 the above allegations are

vehemently denied. They have in fact made certain contra allegations against the

petitioner and questioned the bonafides of this litigation.

WPC 14057/08 2

4. In the peculiar facts and circumstances of the case, we do not

propose to spend any further time on this writ petition. Suffice it to say, it

will be open to the petitioner to approach the police if there is any

perceptible threat to his life. Ext P1 is stated to be the petition filed by

him in this regard. If any such complaint has been received from the

petitioner, appropriate action thereon shall be taken by the police in

accordance with law. The writ petition is closed.

Sd/-

A.K.BASHEER
Judge

Sd/-

P.N.RAVINDRAN
Judge

09/05/2008
en

[true copy]