IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24980 of 2007(W)
1. SANTHOSH,S/O.SADANANDAN,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF PLICE,
3. CHANDRABABU,KALATHIL THEKKETHIL,
4. AJESH, CHENKILANJA VILAYIL,
5. SOMAVALLY,KALIYKAL,
6. VIJAYAN, KUTTIYUDE THEKKETHIL,
7. MINI,SATHYALAYAM,
8. VIJAYAMMA, ABHIJITH BHAVANAM,
For Petitioner :SRI.RASHEED C.NOORANAD
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :21/08/2007
O R D E R
K. BALAKRISHNAN NAIR & HARUN-UL-RASHID, JJ.
---------------------------------------------------------------------------
W.P.(C) No.24980 of 2007-W
----------------------------------------------------------------------------
Dated, this the 21st day of August, 2007
JUDGMENT
Balakrishnan Nair, J.
The petitioner seeks police protection for running a toddy shop, TS
No.8/2007-08 (Vallikunnam) in Nooranad Excise Range. According to him,
respondents Nos.3 to 8 are causing obstruction. Learned counsel for the
said respondents submitted that they are only holding peaceful
demonstrations, Sathyagrahas, public meetings etc. and no obstruction is
caused. This submission is recorded. If there is any physical obstruction
to the ingress and egress to the shop, the petitioner may inform the 2nd
respondent; in that event, the said officer shall ensure that no physical
obstruction is caused to the customers or the employees of the petitioner.
But the police shall not interfere with the peaceful demonstrations or other
protest meetings held by the persons opposing the running of the toddy
shop.
The writ petition is disposed of as above.
K. BALAKRISHNAN NAIR, JUDGE
HARUN-UL-RASHID, JUDGE.
mt/-