IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19958 of 2009(L)
1. SHYLAJA @ GEETHA,AGED 35,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. MURALI,PATTAPARAYADATHIL VEEDU,
5. AJI,MUTHENPARAMBATHU THARAYIL VEEDU,
6. MOHAN,CHITHRAVILA,SREEKARYAM P.O.
7. RATHEESH,S/O.RAMACHANDRAN,
8. VINOD,S/O.SASI,MUTHAMPARAMBATHU,
For Petitioner :SRI.R.T.PRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :17/07/2009
O R D E R
P.R.RAMAN & P.BHAVADASAN, JJ.
——————————————————–
WP(C) No.19958 OF 2009-L
——————————————————–
Dated 17th July 2009
Judgment
RAMAN, J.
This is a Writ Petition, seeking a writ of mandamus against
police officials to extend protection. But, no complaint said to
have been made to the police of any threat, is produced.
Therefore, we cannot presume that there is any failure on the
part of the police to give protection to the petitioner. So, no
mandamus can be issued. The petitioner apprehends that
respondents 4 to 8 may interfere with the ‘laksharchana’
proposed to be conducted by her on 18.07.2009 in the temple in
which she is functioning as the priest.
2. Respondents 4 to 8 entered appearance through
counsel, who submits, there is absolutely no threat from their
part. According to the said respondents, they were beaten at
the instance of the petitioner by engaging goondas and a case is
already filed with the police. Any way, we are not considering
the allegations and counter allegations so made. However, we
WPC 19958/09 2
direct the 3rd respondent SI of Police to enquire whether there is
any laksharchana on 18th of July and prevent any untoward
incident.
The Writ Petition is disposed of as above.
P.R.RAMAN, JUDGE
P.BHAVADASAN, JUDGE
sta
WPC 19958/09 3