IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19361 of 2010(U)
1. KUNHUKUTTAN.T.K., AGED 61
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUPERINTENDENT OF POLICE, PALAKKAD.
3. CIRCLE INSPECTOR OF POLICE,
4. SHO, CHERPPULASSERY, PALAKKAD DISTRICT.
5. JAYADEVAN, AGED 46, S/O. RAGHAVAN,
6. SHAJI, AGED 49, S/O. THANKAPPAN, PARAYIL
7. KUNJIRAMAN, AGED 52, S/O. AYYAPPAN,
8. SIDDIQE, AGED 46, APPATTAKUNNATH,
For Petitioner :SRI.A.G.BASIL
For Respondent :SRI.NAGARAJ NARAYANAN
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :20/12/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
* * * * * * * * * * * * *
W.P.C.No.19361 of 2010
----------------------------------------
Dated this the 20th day of December 2010
J U D G M E N T
K.M.JOSEPH,J
The petitioner has approached this Court seeking the
following reliefs:
a) Issue a Writ of Mandamus, or any other
appropriate Writ, Order or Direction, directing
Respondents 2 to 4 to provide adequate police
protection to the lives of the Petitioner, his
family members and their properties;
b) Issue a Writ of Mandamus, or any other
appropriate Writ, Order or Direction, directing
the 1st respondent that the Government may
provide special consideration to the old aged ex-
servicemen and for redressal of their genuine
grievances;
2. Briefly put, the case of the petitioner is as follows:
3. The complaint of the petitioner is essentially that the
5th respondent, a Subordinate Police Officer, has sent an
anonymous letter to the petitioner threatening his life and
destruction of his property. The learned counsel for the 5th
W.P.C.No.19361 of 2010 2
respondent submits that he has not threatened the petitioner
and that he has no intention to cause any threat to the petitioner.
4. Today also, when the matter came up, the learned
counsel for the 5th respondent reiterates that the 5th respondent
has not threatened the petitioner and that he has no intention to
cause any threat to the petitioner.
5. We record the same and close the writ petition. We
leave open the 2nd prayer.
(K.M.JOSEPH, JUDGE)
(M.C.HARI RANI, JUDGE)
jsr
// True Copy// PA to Judge
W.P.C.No.19361 of 2010 3
W.P.C.No.19361 of 2010 4
K.M.JOSEPH & M.C.HARI RANI, JJ.
.No. of 200
ORDER/JUDGMENT
30/082010