IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8432 of 2010(D)
1. ISSAC DEVASSY S/O. N.X.DEVASSY,
... Petitioner
2. INDU SATHYAN, D/O. SATHYAN,
Vs
1. THE COMMISSIONER OF POLICE, KOCHI CITY.
... Respondent
2. THE CIRLCE INSPCTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. K.M.MANOJ, S/O. K.P.MANI,
5. YAMUNA SATHYAN, W/O. K.P.SATHYAN,
For Petitioner :SRI.K.R.VINOD
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :22/03/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
--------------------------------------------------
W.P(C). NO. 8432 OF 2010 D
---------------------------------------------------
Dated this the 22nd March, 2010
JUDGMENT
K.M. Joseph, J.
Petitioners have approached this Court praying for a writ
of mandamus directing respondents 1 to 3 to give adequate
police protection for the life of the petitioners from respondents
4 and 5 and their agents/henchmen/goondas.
2. We heard the learned counsel for the petitioners and the
party respondents as also the learned Government Pleader.
3. Briefly put, the case of the petitioners is as follows:
Petitioners are living as husband and wife and the second
petitioner is the daughter of the fifth respondent. There is
reference to W.P.(Crl).No.39/2010. Now, it is stated that
respondents 4 and 5 are threatening the petitioner.
4. Learned counsel for respondents 4 and 5 would deny
the allegations and he would seek time to file Counter Affidavit.
WPC.8432/2010 D 2
But, the learned counsel respondents 4 and 5 submits that
respondents 4 and 5 have no intention to threaten or cause any
harm to the petitioners. In the light of this submission, we see
no reason why we should go into the merits of the allegations.
Without going into the merits of the allegations as such, taking
note of the facts and the submission made by the learned counsel
for the party respondents, the Writ Petition is disposed of
directing respondents 1 to 3 to give adequate police protection to
the life of the petitioners from 4 and 5 and their men as and
when required.
Sd/=
K.M. JOSEPH,
JUDGE
Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.
// True Copy //
PS to Judge