IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34557 of 2008(L)
1. NADAR, AGED 38 YEARS, S/O. ABDUL
... Petitioner
Vs
1. THE SUPERINTENDNET OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE, VARKALA.
4. ANZAR, S/O. SHAHUL HAMEED,
For Petitioner :SRI.B.S.SWATHY KUMAR
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :02/01/2009
O R D E R
J.B.KOSHY Ag. C.J. & V.GIRI, J.
------------------------------------------------------
W.P.(C) No.34557 of 2008-L
----------------------------------------------
Dated, this the 2nd day of January, 2009
JUDGMENT
Koshy, Ag.C.J.
This is a petition for police protection. The lives of the
petitioner and family are threatened at the instance of the 4th respondent.
It is submitted, that, in spite of complaint, police is not taking any action.
2. Learned Government Pleader submitted, that, 4th
respondent was called to the police station and warned.
3. In this circumstances, police is directed to see that the
lives of the petitioner and family are not endangered.
The Writ Petition is disposed of as above.
(J.B.KOSHY)
ACTING CHIEF JUSTICE
(V.GIRI)
JUDGE
MS