High Court Kerala High Court

Dr.P.V.Joseph vs Deputy Superintendent Of Police on 24 December, 2007

Kerala High Court
Dr.P.V.Joseph vs Deputy Superintendent Of Police on 24 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 38238 of 2007(B)



1. DR.P.V.JOSEPH
                      ...  Petitioner

                        Vs

1. DEPUTY SUPERINTENDENT OF POLICE
                       ...       Respondent

                For Petitioner  :SRI.K.S.ARUN KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :24/12/2007

 O R D E R
            P.R.RAMAN & HARUN-UL-RASHID, JJ.
            -------------------------------
                 W.P.(C)NO.38238 OF 2007
            --------------------------------
           Dated this the 24th day of December, 2007

                           JUDGMENT

Raman, J.

Exts.P3 and P4 are complaints made by the Manager of the

Fr.Joseph Memorial High Secondary School to the Deputy

Superintendent of Police, Muvattupuzha and also the Sub Inspector of

Police, Kothamangalam respectively. It is stated that a football

tournament is conducted in the school premises from 16/12/2007 to

30/12/2007 and there is some untoward incident happened on

17/12/2007 and the petitioner sought police protection. He apprehends

that there will be continued disturbance to the conduct of the

tournament and hence this writ petition.

2. Heard the learned counsel for the petitioner as well as the

learned Government Pleader.

3. In the facts and circumstances of the case, there will be

direction to the Sub Inspector of Police, Kothamangalam to see that

-2-
WP(C).No.38238/07

law and order situation is maintained during the days on which the

football tournament is conducted.

Writ Petition is disposed of.

Issue urgent copy.

P.R.RAMAN,
Judge.

HARUN-UL-RASHID,
Judge.

kcv.