High Court Kerala High Court

Uthara C.P. vs Director General Of Police on 17 August, 2009

Kerala High Court
Uthara C.P. vs Director General Of Police on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14992 of 2009(T)


1. UTHARA C.P., D/O. CHANDRAN,
                      ...  Petitioner
2. ARJUN, S/O. CHANDRAN, AGED 13 YEARS,

                        Vs



1. DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. DISTRICT COLLECTOR,

3. DEPUTY SUPERINTENDENT OF POLICE,

4. CIRCLE INSPECTOR OF POLICE,

5. SUB INSPECTOR OF POLICE,

6. SATYASHEELAN,

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :SRI.IYPE JOSEPH

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :17/08/2009

 O R D E R
             KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
                    ---------------------------------------------
                          W.P.(C) NO. 14992 of 2009
                     ---------------------------------------------
                    Dated this the 17th day of August, 2009


                                  JUDGMENT

Kurian Joseph, J.

This Writ Petition is filed with the following prayers:

i. issue a writ of mandamus directing
respondents 3 to 5 not to harass the
petitioners and direct respondents 3 to 5 to
give back the key of the house for facilitating
the petitioners to reside in their parental home
at Chengannur;

ii. issue a writ of mandamus directing
respondents 3 to 5 to render necessary police
protection to the life of the petitioners.

2. The learned Government Pleader, on instruction, submits that

the police has not kept the key with them. It is submitted that there are

certain disputes between the parents of the petitioners and the 6th

respondent which is the subject matter of a civil dispute between the

parties. The learned Government Pleader also submits that the police has

not interfered with the civil disputes between the parties and that they are

W.P.(C)NO. 14992/2009 2

only investigating Crime No.422 of 2009 of Chengannur Police Station.

3. Learned counsel for the petitioners submits that the parents of the

petitioners have given a complaint to the third respondent, Deputy

Superintendent of Police, Chengannur. If the third respondent has

received such a complaint, there is no reason why he should not look into

it. Hence, there will be a direction to the third respondent to look into the

grievance of the petitioners regarding the key and take appropriate action

thereon in accordance with law. The police will also see that law and

order is maintained.

The Writ Petition is disposed of with the above direction.

(KURIAN JOSEPH)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

W.P.(C)NO. 14992/2009 3

KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.

W.P(C) NO.14992/2009

JUDGMENT

17th August, 2009