IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27112 of 2009(H)
1. BINOY.M.G, AGED 47 YEARS,
... Petitioner
Vs
1. D.I.G. OF POLICE, KERALA,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. CIRCLE INSPECTOR OF POLICE,
4. MR.SUNILKUMAR,
5. A.K.SOMAN, S/O.ACHUTHAN,
For Petitioner :SRI.P.K.VARGHESE
For Respondent :SRI.RAJIT
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :30/09/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
-----------------------------------------
W.P(C)No.27112 of 2009
-----------------------------------------
Dated this the 30th day of September, 2009
JUDGMENT
Kurian Joseph,J.
The writ petition is filed with the following prayer:-
i) Issue a writ of mandamus directing the 2nd
and 3rd respondents to give necessary and
adequate police protection to the life of the
petitioner.
Learned counsel for respondents 4 and 5 submitted that they
had not caused any threat to the life of the petitioner.
However, the veiled motive on the part of the petitioner
behind his prosecution is only to get away from the arrest in
two criminal cases pending against him. It is also submitted
that there are other cases as well. There is already an interim
order to give protection to the life of the petitioner.
The writ petition is hence disposed of in terms of the
interim order making it clear that the judgment shall not stand
in the way of the Police exercising their statutory duties with
W.P(C)No.27112 of 2009
-:2:-
regard to the investigation/implementation of the orders of the
court in the matter of execution of the warrant etc. against the
petitioner.
(KURIAN JOSEPH, JUDGE)
(C.T.RAVIKUMAR, JUDGE)
ahg.
KURIAN JOSEPH &
C.T.RAVIKUMAR, JJ.
—————————
W.P(C)No.27112 of 2009
—————————-
JUDGMENT
30th September, 2009