High Court Kerala High Court

Alice John vs The Superintendent Of Police on 12 May, 2009

Kerala High Court
Alice John vs The Superintendent Of Police on 12 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13548 of 2009(K)


1. ALICE JOHN, W/O LATE ABRAHAM JOHN,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. ARUN D NAIR,

4. ISAC, HOUSE BOAT SERVICE CONSULTANCY,

                For Petitioner  :SRI.N.MAHESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :12/05/2009

 O R D E R
                 V.GIRI & C.K.ABDUL REHIM, JJ.
                   ---------------------------
                 W.P.(C)No.13548 OF 2009
                 -------------------------------
            DATED THIS THE 12th DAY OF MAY, 2009

                          J U D G M E N T

~~~~~~~~~~~

ABDUL REHIM, J.

This writ petition is filed seeking police protection against

respondents 3 and 4. The complaint of the petitioner is that the

respondents and their men are trespassing into the property of the

petitioner and they are destroying the compound fencing. It is

also complained that a lot of ‘House Boats’ are being parked in

front of the house of the petitioner causing continued nuisance.

The counsel for the petitioner submits that the 2nd respondent is

not taking any appropriate action based on Ext.P2 complaint, and

hence he prays for necessary directions from this Court to the 2nd

respondent to expedite appropriate action.

Under the above circumstances, we dispose of this writ

petition directing the 2nd respondent to consider Ext.P2 and take

appropriate action thereon in accordance with law, forthwith.

V.GIRI, JUDGE.

C.K.ABDUL REHIM, JUDGE.

ps