BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 18/11/2008 CORAM THE HONOURABLE MR.JUSTICE G.RAJASURIA W.P.(MD)No.10481 of 2008 1.Buvaneswari alias Benazer 2.Ishwarya alias Aysha Siddhika ... Petitioners Vs. 1.State Represented by the Superintendent of Police, Tuticorin District, Tuticorin. 2.The Inspector of Police, Meighnapuram Police Station, Udankudi, Tuticorin District. 3.The President Nainarpathu Panchayat Union, Nainar Pathu, Udankudi, Tuticorin District. ... Respondents Prayer Writ Petition filed under Article 226 of the Constitution of India, praying for issuance of a Writ of Mandamus, directing the respondent No.1 to provide adequate protection to the petitioners to live freely in their native since the respondent No.2 is threatening the petitioners. !For Petitioners ... Mr.T.Lajapathi Roy ^For RR1 and 2 ... Mr.D.Sasikumar Govt. Advocate :ORDER
Heard the learned counsel for the petitioner and also Mr.D.Sasikumar,
learned Government Advocate, who took notice on behalf of the respondents 1 and
2.
2. The grievance of the petitioners as aired by the learned counsel for
the petitioner placing reliance on the averments in the affidavit accompanying
the writ petition, is to the effect that the petitioners recently embrassed
Islam, which triggered and evoked ill-will among the third respondent, viz., the
President, Nainarpathu Panchayat Union, Nainarpathu, Udankudi, Tuticorin
District and his men and they are jeopardizing the peaceful living of the
petitioners; the petitioners apprehend danger at the hands of the third
respondent and his men; the petitioners petitioned the respondents 1 and 2,
which evoked no positive response. Hence, the petitioners seek direction.
3. Heard the learned Government Advocate.
4. without in any way giving a finding on fact, whether the petitioners
having been intimidated and threatened by the third respondent and his men, I
would like to pass the following direction:
On receipt of a copy of this order, the petitioners shall appear before
the first respondent and air the grievance and thereupon the first respondent
shall see to it that physical protection is provided to the petitioners,
untrammeled and uninfluenced by any of the observations made by this Court in
disposing of this writ petition.
5. With the above direction, this Writ Petition is disposed of. No costs.
smn
To
1.The Superintendent of Police,
Tuticorin District,
Tuticorin.
2.Inspector of Police,
Meighnapuram Police Station,
Udankudi,
Tuticorin District.
3.The President,
Nainarpathu Panchayat Union,
Nainar Pathu,
Udankudi,
Tuticorin District.