High Court Kerala High Court

Veerankutty A.P. vs State Of Kerala on 24 March, 2010

Kerala High Court
Veerankutty A.P. vs State Of Kerala on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8629 of 2010(C)


1. VEERANKUTTY A.P., AGED 48 YEARS,
                      ...  Petitioner
2. RAZIYA, W/O.VEERANKUTTY A.P.,

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. MARIYA N.K., D/O.ABDU HAJI,

5. SHIFAS RAHMAN, S/O.VEERANKUTTY A.P.,

6. NECHIKKADAN HAMEED, S/O.ABDU HAJI,

7. NECHIKKADAN YAHAQOOB, S/O.ABDU HAJI,

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  :SRI.T.K.SAIDALIKUTTY

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :24/03/2010

 O R D E R
                            K. M. JOSEPH &
                    M.L. JOSEPH FRANCIS, JJ.
              --------------------------------------------------
                  W.P(C). NO. 8629 OF 2010 C
              ---------------------------------------------------
                 Dated this the 24th March, 2010

                              JUDGMENT

K.M. Joseph, J.

Petitioners have approached this Court seeking the

following reliefs:

“i) Issue a writ of mandamus or other

appropriate writ, order or direction directing

respondents 1 and 2 to provide adequate police

protection to the life and property of the petitioners.

ii) Issue a writ of mandamus or other

appropriate writ, order or direction directing

respondents 1 to 3 to take all necessary steps so as

to ensure that Ext.P3 representation is not flouted

by respondents 4 to 7 or their men or agents.”

2. The first petitioner is residing with the second wife,

namely the second respondent. There was an earlier marriage.

That ended in divorce. It is stated that the divorced wife, the

fourth respondent and her henchmen who are arrayed as

WPC.8629/10 C 2

respondents 5 to 7, are continuously threatening and assaulting

the petitioners. There is reference to certain crimes. Petitioners

have also produced certain Certificates. Learned counsel

appearing on behalf of respondents 4 to 7 would seek to file

Counter. He would say that respondents 4 to 7 have no

intention to cause any threat to the petitioners and they have

done nothing also. Without going into the allegations and

recording the submission of the learned counsel for respondents

4 to 7, we dispose of the Writ Petition directing respondents 2

and 3 to provide adequate protection for the life of the

petitioners as against respondents 4 to 7 and their men as and

when required.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //
PS to Judge