Kerala High Court
K. Velayudhan Aged 46 vs The State Of Kerala on 25 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5982 of 2009(P)
1. K. VELAYUDHAN AGED 46, S/O. AYYAPPAN,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DISTRICT SUPERINTENDENT OF POLICE,
3. CIRCLE INSPECTOR OF POLICE,
4. MOHMED ALI, AGED 45,
5. SATHEESAN, AGED ABOUT 30,
For Petitioner :SRI.S.MURALI
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :25/02/2009
O R D E R
J.B.KOSHY, Ag.C.J. & V.GIRI, J.
--------------------------------------
W.P(C)No.5982 of 2009
-------------------------------------
Dated 25th February, 2009
JUDGMENT
Koshy, Ag.C.J.
This is a petition for police protection. It is the case of the
petitioner that due to business rivalry respondents 4 and 5 are
threatening him. We are not expressing any opinion regarding the
merits of the disputes between the petitioner and respondents 4 and
5. However, police is directed to see that law and order is maintained
and lives of both parties are not endangered.
The writ petition is disposed of accordingly.
J.B.KOSHY
ACTING CHIEF JUSTICE
V.GIRI
JUDGE
tks