IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24301 of 2010(K)
1. VINOD KUMAR, S/O.SATHYASEELAN,
... Petitioner
Vs
1. THE ASSISTANT COMMISSIONER OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. MOHAMMED ANAS,
4. THE MUHAMMED YUNUS,
For Petitioner :SRI.D.KISHORE
For Respondent :SRI.SHAJIN S.HAMEED
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :12/08/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
--------------------------------------------------
W.P(C). NO. 24301 OF 2010 K
---------------------------------------------------
Dated this the 12th August, 2010
JUDGMENT
K.M. Joseph, J.
Petitioner has approached this Court seeking the following
relief:
“Issue a writ of mandamus or any other
appropriate writ, direction or order directing
respondents 1 and 2 to provide adequate and
effective police protection to the life of the
petitioner.”
2. We heard the learned counsel for the petitioner and the
learned Government Pleader. Though served, there is no
appearance for respondents 3 and 4. We have already passed an
interim order. In the circumstances of the case, we dispose of
the Writ Petition by directing respondents 1 and 2 to provide
WPC.NO.24301/2010 K 2
effective police protection to the life of the petitioner as against
respondents 3 and 4 as and when required.
Sd/=
K.M. JOSEPH,
JUDGE
Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.
// True Copy //
PS to Judge