IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2889 of 2010(I)
1. T.P.KRISHNADAS, S/O.SANKARAN NAIR, AGED
... Petitioner
Vs
1. THE WWIRELESS TT INFO SERVICES LIMITED
... Respondent
2. THE SUB INSPECTOR OF POLICE, VATAKARA
3. THE SUPERINTENDENT OF POLICE (RURAL),
4. STATE OF KERALA-WITH ADDRESS FOR
For Petitioner :SRI.B.KRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :02/02/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 2889 of 2009 I
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of February, 2010
JUDGMENT
Joseph, J.
This writ petition is filed alleging police harassment. A
mobile tower is being constructed by the first respondent.
Petitioner is the Convenor of the Action Committee. It is
submitted that the tower is constructed in a thick residential area
and the inhabitants will be exposed to radiation.
2. The learned Government Pleader, on instructions,
submits that there is a direction by this Court in W.P.(C) No.
35248 of 2009 filed by the first respondent to grant police
protection. In such circumstances it may not be proper to
consider this writ petition.
W.P.(C).No. 2889 of 200
2
3. Accordingly this writ petition is dismissed without prejudice
to the right of the petitioner to work out his remedies in the other writ
petition filed by the first respondent.
(K. M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm