High Court Kerala High Court

Renjith.R. vs State Of Kerala Represented By on 8 April, 2010

Kerala High Court
Renjith.R. vs State Of Kerala Represented By on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11507 of 2010(K)


1. RENJITH.R., S/O.RAJAKURUPPU, RESIDING
                      ...  Petitioner
2. RAJEEVAN, S/O.APPUKUTTY, KOKKARANIYIL

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE,

3. SUPERINTENDENT OF POLICE (RURAL),

4. THE SUB INSPECTOR OF POLICE, KODUVALLY,

5. JAYADASAN, S/O.UNNERI NAIR,

6. MUHAMMED RAFEEQUE, S/O.MOSAKOYA,

7. SULAIMAN.V., S/O.ATHRUMAN,

8. BALAN NAIR, S/O.MADHAVAN NAIR, 9/347,

                For Petitioner  :SRI.SAJITH KUMAR V.

                For Respondent  :SRI.T.G.RAJENDRAN

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :08/04/2010

 O R D E R
                            K. M. JOSEPH &
                     M.L. JOSEPH FRANCIS, JJ.
               --------------------------------------------------
                   W.P(C). NO. 11507 OF 2010 K
               ---------------------------------------------------
                    Dated this the 8th April, 2010

                               JUDGMENT

K.M. Joseph, J.

Petitioners seek a direction to respondents 2 to 4 to provide

adequate police protection to the petitioners’ life and to ply their

autorickshaw bearing registration No.KL-57-254 by parking the

same at Narikkuni, Calicut District in compliance with Ext.P1

permit conditions. Obstruction is alleged against respondents 5

to 8.

2. A Counter Affidavit is filed on behalf of the party

respondents. Therein, the case set up is that the second

petitioner is the person belonging to Narikkuni Panchayat. It is

further stated as follows:

Ext.P1 Permit shows that the parking place is at Narikkuni.

The autorickshaw was being operated by a driver belonging to

Narikkuni, during which time, there was no objection. It is

WPC.NO.11507/2010 K 2

stated that Ext.R5(a) is a decision taken by the Co-ordination

Committee of all political parties, that the autorickshaw having

Permit in Narikkuni Panchayat should be driven by a driver

belonging to the same Panchayat. It is also stated that because

the first petitioner is from a different Panchayat, the fifth

respondent requested the owner of the said vehicle to retain a

driver of Narikkuni Panchayat. It is for the owner to make a

complaint, it is stated. It is, inter alia, stated that the party

respondents have no objection in the autorickshaw parking in

Narikkuni itself.

3. We heard the learned counsel appearing. Learned

counsel for the party respondents reiterated the same

submissions.

4. We are of the view that there is absolutely no merit in

the objections of the party respondents. A Permit has been

granted under the Motor Vehicles Act under which the

autorickshaw can be parked at Narikkuni. The agreement which

is set up is clearly opposed to the terms of the said Permit and it

WPC.NO.11507/2010 K 3

is also against the legal right of a citizen to acquire licence and

ply the vehicle. Therefore, there is no merit in the objection on

the basis of which the obstruction is being done. It is clear that

there is obstruction also. In such circumstances, we dispose of

the Writ Petition by making the interim order absolute.

Sd/=

K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //
PS to Judge