IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37917 of 2008(L)
1. VIJAYALAKSHMI,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE DEPUTY SUPERINTENDENT OF POLICE,
3. A.K. JAFAR, S/O. KUNJAPPUTTY,
4. MUHAMMED RAFI, S/O. MOIDEEN,
5. A.K. SAITHALAVI,
6. RASAKH, S/O. KUNJAPPUTTY,
7. ABOOBACKER, S/O. MOIDUNNY,
8. FAIZAL, S/O. ABOOBACKER,
9. SAKEER, S/O. ABOOBACKER,
10. BABU, S/O. KOTHA,
For Petitioner :SRI.A.MOHAMED MUSTAQUE
For Respondent :SRI.C.KHALID
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :24/02/2009
O R D E R
J.B.KOSHY, Ag.C.J & V.GIRI, J.
-------------------------------
W.P.(C).NO.37917 OF 2008 (L)
-----------------------------------
Dated this the 24th day of February, 2009
J U D G M E N T
KOSHY,Ag.CJ.
This is a petition for police protection. Complaint of the
petitioner is that petitioner married a person who belongs to
Harijan community and his relatives and local people are
obstructing and creating trouble. Government Pleader
submitted that parties were called and directed them to maintain
peace. Merely because petitioner married a Harijan, no
obstruction can be caused to her and police shall give adequate
protection for their peaceful living and police to see that the
petitioner’s life is not endangered. With the above direction, this
writ petition is disposed of.
J.B.KOSHY
ACTING CHIEF JUSTICE
V.GIRI
JUDGE
prp
J.B.KOSHY & THOMAS P. JOSEPH, JJ.
——————————————————–
M.F.A.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
6th November, 2008