IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35544 of 2008(S)
1. A.T.DAVIS, C1-CARDINEL QUARTERS,
... Petitioner
2. M.M.SALAM, MANATH PAZHAYAPURAYIL,
Vs
1. THE DISTRICT COLLECTOR,
... Respondent
2. THE SECRETARY,
3. THE SUB INSPECTOR OF POLICE,
4. THE SECRETARY,
For Petitioner :SRI.K.RAVEENDRAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :02/12/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 35544 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of December, 2008
JUDGMENT
H.L.DATTU, C.J.
After carefully going through the averments made in the writ
petition and also the prayers sought for, we are of the firm opinion that the
petition so filed does not have the characteristics of a public interest
litigation. The expression ‘public interest litigation’ has been explained by
the apex Court in a number of decisions and, in fact, the apex Court has
explained that if the Court comes to the conclusion that there is no public
interest in any of the petitions, the same has to be thrown out.
(2). As we have already stated, the issues raised in this writ
petition in no way can be considered as in the interest of the public at
large. Therefore, the prayers sought for by the petitioner in this petition
cannot be granted by us. Accordingly, the writ petition requires to be
rejected and it is rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
ttb
-:2:-