High Court Kerala High Court

Holy Angels English Medium Higher vs The Director General Of Police on 14 August, 2009

Kerala High Court
Holy Angels English Medium Higher vs The Director General Of Police on 14 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22244 of 2009(A)


1. HOLY ANGELS ENGLISH MEDIUM HIGHER
                      ...  Petitioner
2. KURIAN BEHANAN, S/O.BEHANAN,

                        Vs



1. THE DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. THE CIRCLE INSPECTOR OF POLICE,

4. KERALA STUDENTS UNION,

5. STUDENTS FEDERATION OF INDIA,

6. AKHILA BHARATHIYA VIDHYARTHI PARISHATH,

                For Petitioner  :SRI.LAL K.JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :14/08/2009

 O R D E R
         KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
              --------------------------------------------
                  W.P.(C) No.22244 of 2009
             ----------------------------------------------
                   Dated 14th August, 2009.

                           J U D G M E N T

Kurian Joseph, J.

The writ petition is filed mainly with the following

prayers :-

“(i) Issue a writ of mandamus or any other writ
or order directing the respondents 1 to 4 to provide
adequate police protection to the petitioner in carrying out
the Educational activity in its premises and also from the
illegal obstructions from the members of the respondents
4 to 6 organisation;

(ii) Issue a writ of mandamus or any other writ
or order directing the third respondent to take appropriate
action upon Ext.P1 petition filed by the petitioner.”

The allegation is that on account of the constant strikes

declared by respondents 4 to 6 organizations and their

followers, the functioning of the school is disrupted and the

same has affected the academic activities. Despite service

of notice, there is no appearance for the party respondents.

Therefore, the writ petition is allowed in terms of the prayer

(1) extracted above. There will be a direction to the

WP(C) NO.22244/09 2

respondents 1 to 3 to afford adequate and effective police

protection for the smooth functioning of the school.

KURIAN JOSEPH, JUDGE.

C.T.RAVIKUMAR, JUDGE.

tgs

KURIAN JOSEPH &

C.T.RAVIKUMAR, JJ.

———————————————-

W.P.(C) No.22244 of 2009

———————————————-

J U D G M E N T

Dated 14th August, 2009.