IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24436 of 2010(D)
1. PRASOBHANAN, S/O.BHASKARAN, AGED 50,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. SHAJI, S/O.BAHULEYAN, MANIMANGALAM,
For Petitioner :SRI.VINOD J.DEV
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :19/08/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 24436 of 2010 D
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of August, 2010
JUDGMENT
Joseph, J.
The petitioner has approached this Court seeking the
following relief.
“issue a writ of mandamus or any other
appropriate writ or direction directing the first and
second respondents to provide adequate and
effective police protection to the life of the
petitioner and his property, vehicle bearing No.KL-
02-T.5584, Tourist Taxi, against third respondent or
any body else claiming under him.”
2. Briefly the case of the petitioner is as follows. The
petitioner borrowed an amount of Rs.60,000/- from the third
respondent, who is a money lender. Petitioner had repaid
Rs.1,04,000/-, including interest. The third respondent is
W.P.(C).No. 24436 of 2010
2
attempting to grab more money. He threatened the petitioner. The
petitioner filed Ext.P1.
3. We have already passed an interim order. Though served,
there is no appearance for the third respondent.
4. We heard learned counsel for the petitioner and the learned
Government Pleader.
5. We dispose of the writ Petition by making the interim order
absolute.
(K. M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm