High Court Kerala High Court

M.M.John vs State Of Kerala on 13 July, 2010

Kerala High Court
M.M.John vs State Of Kerala on 13 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14083 of 2010(I)


1. M.M.JOHN, @ BENNY, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,

3. BABY, S/O.THOMAS, KACHAPPILLY HOUSE,

4. SAJU, S/O. THOMAS, KACHAPPILLY HOUSE,

5. GEORGE, S/O. THOMAS, KACHAPPILLY HOUSE,

6. ELAMMA, W/O. THOMAS, KACHAPPILLY HOUSE,

7. DEVASSY, S/O. JOSEPH, CHEMBKASSERIL S

8. EALIKUTTY, KACHAPPILLY HOUSE,

9. NOBY, S/O. THOMA, PALAIMOLAM HOUSE,

10. BINOY, S/O. THOMA,PALAIMOLAM HOUSE,

11. MATHAI,MUTHANADAN HOUSE,

12. P.D.VARGHESE, POALLIMOLAM HOUSE,

13. K.V.JACOB, LOCAL SECRETARY OF CPI,

                For Petitioner  :SRI.K.C.ELDHO

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :13/07/2010

 O R D E R
                          K. M. JOSEPH &
                  M.L. JOSEPH FRANCIS, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C).No. 14083 of 2010 I
              - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 13th day of July, 2010

                             JUDGMENT

Joseph, J.

The petitioner has approached this Court seeking the

following reliefs.

a) issue a writ of mandamus or any other

appropriate writ, order or direction compelling

the 2nd respondent to provide adequate and

effective police protection to the life and

property of the petitioner and his family as

prayed in Ext.P5.

b) issue a writ of mandamus or any other

appropriate writ, order or direction compelling

the 2nd respondent to take immediate action on

Ext.P5 in the light of Exts.P4 and P4 judgment

and decree within a time limit stipulated by this

Hon’ble Court.”

2. Briefly the case of the petitioner is as follows. The

petitioner has obtained 37 cents of property as per Ext.P1.

W.P.(C).No. 14083 of 2010

2

Respondents 3 to 13 threatened the petitioner to cut open a way

through the property of the petitioner. Ext.P2 is the possession

certificate. The Munsiff Court, Perumbavoor had granted Exts.P3

judgment and P4 decree in favour of the petitioner.

3. Though served, there is no representation for the party

respondents.

4. This Court has already passed an interim order on 30.4.2010.

5. After having heard the learned counsel for the petitioner and

the learned Government Pleader, we dispose of the Writ Petition

directing the second respondent to ensure that the decree passed by the

Munsiff Court, Perumbavoor in O.S.No. 455 of 1995 is not violated by

respondents 3 to 13 or their men.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm