IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29324 of 2008(N)
1. GEEVARGHESE GEORGE, S/O. GEEVARGHESE
... Petitioner
Vs
1. DEPUTY SUPERINTENDENT, CHENGANNUR.
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. G.GEEVARGHESE, S/O. VARKEY GEORGE,
4. VARKEY GEORGE, KOORANCHIRA PUTHENVEEDU,
5. THANKAMMA GEORGE, W/O. VARKEY GEORGE,
6. THOMAS,S/O. VARKEY GEORGE,
For Petitioner :SMT.R.RANJINI
For Respondent :SRI.K.SASIKUMAR
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :07/10/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
------------------------------------------------------
W.P.(C) No.29324 of 2008
-------------------------------------------------
Dated, this the 7th day of October, 2008
JUDGMENT
A.K.Basheer, J.
Petitioner seeks police protection to his life and that of
his wife for their peaceful living in the house situated in Re.Sy No.575/1
of Vettiyar Village. There is a further prayer to allow him to use the
panchayat road lying on the eastern side of his property. According to
the petitioner, respondents 3 to 6 are preventing him and his wife to use
the panchayat road to have access to their residence.
2. Sri.K.Sasikumar, learned counsel appearing for
respondents 3 to 6 submits that the allegations made in the writ petition
are totally incorrect and that respondents 3 to 6 have absolutely no
intention to cause any harm to the life of the petitioner and his wife. He
further submits that, respondents 3 to 6 or their supporters will not cause
any obstruction to the petitioner or his wife from using the panchayat
road lying on the eastern side of the property of the petitioner.
Recording the above submission, the writ petition is
closed..
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
MS