IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 651 of 2010(S)
1. RAJENDRAN S. @ BABU, S/O. SEKHARAN,
... Petitioner
Vs
1. SMT.HARSHITA ATTALURI IPS,
... Respondent
2. SRI.VIJAYAN,
3. SRI.T.B.VINOD KUMAR,
For Petitioner :SRI.K.SUBASH CHANDRA BOSE
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :14/06/2010
O R D E R
J.Chelameswar, C.J. & P.N.Ravindran, J.
------------------------------------------
Cont. Case(C) No.651 of 2010
------------------------------------------
Dated this the 14th day of June, 2010
JUDGMENT
Ravindran, J.
By Annexure-I judgment delivered on 24th March, 2010
in W.P.(C) No.9397 of 2010, a Division Bench of this Court
directed respondents 1 and 2 therein who are Superintendent of
Police, Kollam and Deputy Superintendent of Police,
Karunagappally, Kollam to afford adequate police protection to the
life of the petitioner and his wife as and when required. This Court
also directed that the petitioner’s daughter be given police protection
to enable her to appear for the ongoing SSLC Examination.
2. The case set out in this contempt case is that though
this Court had directed the Police to give adequate protection to the
petitioner and his wife, cases have been registered against him and
thereby the respondents have violated the direction issued by this
Court. There is no averment in the contempt case that the Police
Cont. Case (C) No.651 of 2010
– 2 –
have not given protection to the petitioner and his wife. There is
also no case that the petitioner’s daughter could not appear for
the SSLC Examination since no protection was given. The mere
fact that cases have been registered against the petitioner after
Annexure-I judgment was delivered, cannot by itself lead to the
conclusion that the Police have not granted adequate police
protection to the petitioner or his wife. In such circumstances,
we find no grounds to entertain this contempt case. It is
accordingly dismissed.
J.Chelameswar,
Chief Justice
P.N.Ravindran,
Judge
vns