IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10014 of 2008(P)
1. B.SASEENDRAN,
... Petitioner
Vs
1. THE DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE, ATTINGAL.
3. RATHEESH, MELATHIL PUTHEN VEEDU,
4. SYAMKUMAR, SYAM NIVAS, D0. D0.
5. VAVA, CHARUVILA PUTHEN VEEDU, DO. DO.
6. SUBAIR, MELATHIL VEEDU, DO. DO.
7. SELVAN,DO. DO.
8. SANIL, AKKARAVILA VEEDU, DO.DO.
9. KUMAR, THUDIYIL VEEDU, DO. DO.
10. RAJAN PILLAI, KUNNATHUVILAKOM VEEDU,
11. SATHI, AKKALRAVILA VEEDU, DO. DO.
For Petitioner :SRI.B.KRISHNA MANI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :23/10/2008
O R D E R
K.BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
-------------------------
WP(C) No. 10014 of 2008
---------------------------------
Dated, this the 23rd day of October, 2008
J U D G M E N T
Balakrishnan Nair, J.
The petitioner has approached this Court alleging that the
respondents 3 to 11 are threatening him. Though he moved the
police they have not extended any help. The Sub Inspector of
Police, Attingal has filed a statement, in which he has submitted
as follows :-
“The entire disputes/matters were discussed with the
petitioner and respondents 3 to 11 and thereafter both
of them have agreed that there would not be any
problems in future. As of now, there is no security
problems prevailing against the petitioner. If at all any
breach of peace is experienced by the petitioner he can
approach the police and police will certainly look into
that aspect and would render necessary assistance.”
The above submission is recorded and the writ petition is
disposed of.
(K.BALAKRISHNAN NAIR, JUDGE)
(M.C.HARI RANI, JUDGE)
jg