IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17602 of 2009(U)
1. THE MALABAR AQUA FARMS LTD.,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE, KASARAGOD.
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,MANJESHWAR.
4. SHAMEER,S/O.JAFFER,
5. FAISAL, OSABETTA, KADAPPURAM,
6. HARIS, OSABETTA, KADAPPURAM,
7. ALTHAF,S/O.MAYAMOOD, BENGRA-MANJESHWAR,
8. ASHRAF,S/O.ERAMULLA, BENGRA-MANJESHWAR,
For Petitioner :SRI.O.V.MANIPRASAD
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :30/06/2009
O R D E R
P.R. RAMAN & P. BHAVADASAN, JJ.
= = = = = = = = = = = = = = = = = = = =
W.P.(C) NO. 17602 OF 2009
= = = = = = = = = = = = = = = = = = = = =
DATED THIS, THE 30TH DAY OF JUNE, 2009.
J U D G M E N T
Raman, J.
This writ petition is filed seeking police protection. Despite notice to
the respondents, there is no appearance. The learned Government Pleader
submits that three crimes have been registered against the party respondents,
that necessary police men have been deputed and that continued protection
will be afforded, however, on condition that the petitioner pay the requisite
costs as prescribed by the Government. The learned counsel appearing on
behalf of the petitioner is prepared to remit the required cost. Accordingly,
we direct that continued protection shall be afforded to the petitioner on
payment of the requisite cost.
With the above direction, the writ petition is closed.
P.R. RAMAN, JUDGE.
P. BHAVADASAN, JUDGE.
KNC/-