IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19303 of 2008(W)
1. KRISHNA VENU P.D, AGED 45 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. S.I.OF POLICE, PERUVANNAMUZHI POLICE
3. THE BRANCH SECRETARY, DYFI,
For Petitioner :SRI.TOMY JOHN VETTATH
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :03/11/2008
O R D E R
K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
----------------------------------------
W.P.(C) No.19303 OF 2008
----------------------------------------
Dated this the 3rd day of November, 2008
J U D G M E N T
~~~~~~~~~~~
Balakrishnan Nair, J.
The petitioner has not impleaded the persons causing
obstruction. Therefore, the writ petition is not maintainable.
The learned Government Pleader submitted that the incident of
demonstration before the petitioner’s prayer hall was only a
stray incident which happened in May 2008. Thereafter, no
such incident was reported. At present, there is no law and
order problem warranting any protection to the petitioner.
This submission is recorded. If there is any obstruction to the
holding of prayers, the petitioner can move the police. If they
does not take any action, he can approach this Court again.
Subject to that right, this writ petition is closed.
(K.BALAKRISHNAN NAIR, JUDGE)
(M.C.HARI RANI, JUDGE)
ps