IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5178 of 2007(N)
1. A.ABDUL SALAM,SECRETARY,QUILON MEDICAL
... Petitioner
Vs
1. STATE OF KERALA REP. BY CHIEF SECRETARY,
... Respondent
2. DIRECTOR GENERAL OF POLICE, POLICE HEAD
3. THE DISTRICT SUPERINTENDENT OF POLICE,
4. THE CIRCLE INSPECTOR OF POLICE,
5. THE SUB INSPECTOR OF POLICE,
6. PODIAN, S/O.KUTTAN,MAHESH BHAVAN,MYLAPUR
7. RAJEEVAN, S/O.DEVAN, MAHESH BHAVAN,
8. HARIDAS,S/O.CHELLAPPAN,PUTHEN VEEDU,
9. SHAREEF,S/O.ASSANARUPILLAI,HAMTHODU,
For Petitioner :SRI.P.GOPALAKRISHNAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :22/02/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------
W.P.(C).NO.5178 OF 2007 (N)
-----------------------------------
Dated this the 22nd day of February, 2007
J U D G M E N T
KOSHY,J.
This is a petition for police protection. It is the case of the
petitioner that Kollam Charitable Trust in which petitioner is
the Secretary is developing the property. But respondents 1 to
5 are obstructing the same and lives of petitioner and other
trustees are in danger. Govt.Pleader submitted that already
case was registered against the son of 6th respondent and
some others. If there is any objection in developing the land, it
is for the respondents to approach civil court or statutory
authorities. But they cannot take law into their hands. In the
above circumstances, police is directed to grant adequate
protection to the petitioner and members of the trust unless
there is any prohibitory orders from the civil court or statutory
W.P.(C).5178/2007 2
authorities. With the above direction this writ petition is
disposed of.
J.B.KOSHY, JUDGE
T.R.RAMACHANDRAN NAIR, JUDGE
prp
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
——————————————————–
O.P.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
1th January, 2007