High Court Kerala High Court

A.Abdul Salam vs State Of Kerala Rep. By Chief … on 22 February, 2007

Kerala High Court
A.Abdul Salam vs State Of Kerala Rep. By Chief … on 22 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5178 of 2007(N)


1. A.ABDUL SALAM,SECRETARY,QUILON MEDICAL
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY CHIEF SECRETARY,
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE, POLICE HEAD

3. THE DISTRICT SUPERINTENDENT OF POLICE,

4. THE CIRCLE INSPECTOR OF POLICE,

5. THE SUB INSPECTOR OF POLICE,

6. PODIAN, S/O.KUTTAN,MAHESH BHAVAN,MYLAPUR

7. RAJEEVAN, S/O.DEVAN, MAHESH BHAVAN,

8. HARIDAS,S/O.CHELLAPPAN,PUTHEN VEEDU,

9. SHAREEF,S/O.ASSANARUPILLAI,HAMTHODU,

                For Petitioner  :SRI.P.GOPALAKRISHNAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :22/02/2007

 O R D E R
       J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                      -------------------------------

                 W.P.(C).NO.5178 OF 2007 (N)

                    -----------------------------------

       Dated this the 22nd day of  February, 2007


                            J U D G M E N T

KOSHY,J.

This is a petition for police protection. It is the case of the

petitioner that Kollam Charitable Trust in which petitioner is

the Secretary is developing the property. But respondents 1 to

5 are obstructing the same and lives of petitioner and other

trustees are in danger. Govt.Pleader submitted that already

case was registered against the son of 6th respondent and

some others. If there is any objection in developing the land, it

is for the respondents to approach civil court or statutory

authorities. But they cannot take law into their hands. In the

above circumstances, police is directed to grant adequate

protection to the petitioner and members of the trust unless

there is any prohibitory orders from the civil court or statutory

W.P.(C).5178/2007 2

authorities. With the above direction this writ petition is

disposed of.

J.B.KOSHY, JUDGE

T.R.RAMACHANDRAN NAIR, JUDGE

prp

J.B.KOSHY & K.P.BALACHANDRAN, JJ.

——————————————————–

O.P.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

1th January, 2007