High Court Kerala High Court

V.P.Kunhabdulla Haji vs The Circle Inspector Of Police on 23 March, 2010

Kerala High Court
V.P.Kunhabdulla Haji vs The Circle Inspector Of Police on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7540 of 2010(N)


1. V.P.KUNHABDULLA HAJI
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE

3. NICHU ALIAS ABDUL RAHMAN

4. FASIL MUHAMMED, S/O. MAMMU HAJI,AGED

                For Petitioner  :SRI.K.V.PAVITHRAN

                For Respondent  :SRI.C.P.MOHAMMED NIAS

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

 Dated :23/03/2010

 O R D E R
                           K. M. JOSEPH &
                  M.L. JOSEPH FRANCIS, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C).No. 7540 of 2010 N
               - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 23rd day of March, 2010

                              JUDGMENT

Joseph, J.

The petitioner has approached this Court for a direction to

respondents 1 and 2 to render adequate and sufficient police

protection to the life of the petitioner.

2. Briefly the case of the petitioner is as follows. The

petitioner’s daughter filed a criminal complaint against her

husband and his relatives alleging offences punishable under

Sections 406 and 498A I.P.C. On the basis of the complaint,

Vadakara Police registered Crime No. 236 of 2010. Thereafter

respondents 3 and 4 are threatening the petitioner with dire

consequences. There is threat to his life also.

3. A counter affidavit has been filed. Therein it is stated

that respondents 3 and 4 have been arrested and released on bail.

W.P.(C).No. 7540 of 2010

2

3. In the circumstances of this case, we dispose of the Writ

Petition directing that as and when required, respondents 1 and 2 will

render sufficient protection for the life of the petitioner as against

respondents 3 and 4.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm