High Court Kerala High Court

Balakrishnan vs The Sub Inspector Of Police on 19 July, 2010

Kerala High Court
Balakrishnan vs The Sub Inspector Of Police on 19 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16568 of 2010(U)


1. BALAKRISHNAN, AGED 48 YEARS,
                      ...  Petitioner

                        Vs



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

2. SRI.RAVEENDRAN NAIR,

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :SRI.SABU S.KALLARAMOOLA

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

 Dated :19/07/2010

 O R D E R
                           K. M. JOSEPH &
                  M.L. JOSEPH FRANCIS, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C).No. 16568 of 2010 U
               - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 19th day of July, 2010

                              JUDGMENT

Joseph, J.

The petitioner has approached this Court for a direction to

the first respondent to afford sufficient and meaningful

protection to the life and property of the petitioner, specifically to

run the Bunk shop covered by Ext.P1.

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

Petitioner was the Branch Secretary of C.P.I.(M). Fed up with

the new trends in the party, he resigned from the party and is

running a Milma Booth at Kaithamukku in Thiruvananthapuram.

Alleging that the petitioner refused to co-operate with the Harthal

announced on 27.4.2010, a group of people, on 10.5.2010

attacked and destroyed the shop of the petitioner. The police is

not taking any action, it is submitted.

W.P.(C).No. 16568 of 2010

2

3. A counter affidavit is filed by the second respondent,

wherein, it is, inter alia, stated as follows. The petitioner was

dismissed from the party for misusing his position as the Branch

Secretary. While he was in charge as Branch Secretary, he used to

collect money unauthorisedly from the shops and local vendors in the

name of the party. Knowing this, the party officials warned him, but

he continued his illegal activities, which resulted in lowering the

reputation of the party. Infuriated by the dismissal of the petitioner,

he was trying to do troubles to the party. Now he joined in the Indian

National Congress. He is running the Milma booth without any licence

from the Corporation and he erected the front of the shop encroaching

the public road. Eventhough he is authorised to sell only milma

products, he is selling cigarettes and banned pan masala. The police

have registered a case against the supporters of C.P.I.(M) on the basis

of the complaint of the petitioner.

4. It may be true that the petitioner is running the milma booth

by encroaching the public road or that he is selling products, including

cigarettes and pan masala. But at the same time, the second

W.P.(C).No. 16568 of 2010

3

respondent or his men cannot cause any threat to the life of the

petitioner.

5. In such circumstances, we dispose of the Writ Petition

directing the first respondent to provide protection to the life of the

petitioner as against the second respondent and his men. However,

we make it clear that this judgment should not be understood as

meaning that we have granted protection to the petitioner to run the

milma booth, if it is put up on the public road in an illegal manner.

We also make it clear that this judgment should not be understood as

meaning that action in accordance with law cannot be taken against

the petitioner, if facts and law so warrant.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm