IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21883 of 2010(I)
1. NOOHKANNU, S/O.MUHAMMED HANEEFA,
... Petitioner
Vs
1. CIRCLE INSPECTOR OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. SASI, UNIT CONVENER,
4. BINU, UNIT CONVENER,
5. APPUKUTTAN, UNIT CONVENER,
For Petitioner :SRI.LATHEESH SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :22/07/2010
O R D E R
K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
------------------------------------------------------
W.P.(C) No.21883 of 2010
----------------------------------------------
Dated, this the 22nd day of July, 2010
J U D G M E N T
K.M.Joseph, J.
Petitioner seeks the following relief:
“to issue a writ of mandamus or any other writ, direction or
order to respondents 1 and 2 to grant adequate and
effective police protection to the petitioner to carry out
loading and unloading work in the shop bearing No.IX/UA
16 of Venganoor Grama Panchayath (Survey No.329/30-3-
1 of Vizhinjam Village) along with Rasheed, uncle of son in
law of the petitioner from the respondents 3 to 5 and their
associates.”
2. We notice that there is already a judgment,
Ext.P2. Petitioner claims to be the father of the petitioner in
W.P.(C) No.34626 of 2009. Since there is already a direction,
we do not think it is appropriate for this Court to entertain
this writ petition. Of course, the case of the petitioner is that
the petitioner in the writ petition culminating to Ext.P2
judgment is out of station.
Without prejudice to any rights which the parties
may have in law, we dispose of the writ petition.
(K.M.JOSEPH)
JUDGE.
(M.L.JOSEPH FRANCIS)
JUDGE.
MS