Kerala High Court
M.Mohammedkutty vs Sub Inspector Of Police on 15 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7123 of 2007(W)
1. M.MOHAMMEDKUTTY, SON OF KUNHEETH,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. SUPERINTENDENT OF POLICE, KOZHIKODE.
3. THE KAKKODI GRAMA PANCHAYAT,
For Petitioner :SRI.M.P.MOHAMMED ASLAM
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :15/03/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------------
W.P.(C)No.7123 OF 2007
-------------------------------------
Dated 15th March, 2007
JUDGMENT
Koshy,J
.
This is a petition for police protection.
Government Pleader submitted that there are some objections
that a madrassa is being constructed in the guise of a
residential house. Counsel for the petitioner submitted that
he is not constructing a madrassa or religious institution. On
condition that, at any point of time, petitioner shall not
convert the building to a madrassa or religious institution at
all and it will be used only for residential purpose,
protection shall be granted unless there is any prohibitory
orders of statutory authority or court.
The writ petition is disposed of accordingly.
J.B.KOSHY
JUDGE
T.R.RAMACHANDRAN NAIR
JUDGE
tks