IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31632 of 2009(Y)
1. SAREENA,W/O.NISAM,A.R.HOUSE,
... Petitioner
Vs
1. DISTRICT SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. MEERABHAI,W/O.RAHIM,HOUSE NO.5,
5. ISMAIL,S/O.ABOOBACKER,
6. SURUMI,D/O.MEERABHAI,HOUSE NO.5,
For Petitioner :SRI.C.RAJENDRAN
For Respondent :SRI.G.P.SHINOD
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :10/11/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
-----------------------------------------
W.P(C)No.31632 of 2009
-----------------------------------------
Dated this the 10th day of November, 2009
JUDGMENT
Kurian Joseph, J.
The writ petition is filed with the following prayer:-
i) To issue a writ of mandamus or any other writ,
order or direction compelling and commanding
respondent Nos.1 to 3 to give adequate and
effective police protection to the life of the
petitioner and her father and sister-in-law from
respondent Nos.4 to 6 and their henchmen.
Today the 5th respondent is present. He has married the
sister of the petitioner. It is submitted that in respect of
certain transactions between the petitioner and the 5th
respondent, the 5th respondent has instituted a complaint
under Section 138 of the Negotiable Instruments Act and
apart from that there is absolutely no basis for any of the
allegations in the writ petition. Learned counsel appearing for
respondents 4 to 6 submits that they have not in any way
caused any threat to the life of the petitioner or other
members of the family and they have no intention to do so.
W.P(C)No.31632 of 2009
-:2:-
The above submissions are recorded. In the unlikely event of
any such conduct on the part of respondents 4 to 6 or their
henchmen, it will be open to the petitioner to approach the
second respondent, in which case the second respondent will
take appropriate action in accordance with law.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
(C.T.RAVIKUMAR, JUDGE)
ahg.
KURIAN JOSEPH &
C.T.RAVIKUMAR, JJ.
—————————
W.P(C)No.31632 of 2009
—————————-
JUDGMENT
10th November, 2009