High Court Kerala High Court

A.Anitha Bhai vs The Deputy Superintendent Of … on 20 May, 2010

Kerala High Court
A.Anitha Bhai vs The Deputy Superintendent Of … on 20 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9081 of 2010(I)


1. A.ANITHA BHAI, LIJI NIVAS,
                      ...  Petitioner
2. G.SILVESTER, KANTHALA KIZHAKKUMKARA

                        Vs



1. THE DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. AJITH ANTONY, AGED 20,

5. SUNILRAJ KESAR, AGED 23,

6. VIJAYAKUMAR RAJAPPAN, AGED 45,

7. KESARI MANAS, AGED 55,

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :SRI.R.S.KALKURA

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

 Dated :20/05/2010

 O R D E R
           K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
        ------------------------------------------------------
                  W.P.(C) No.9081 of 2010-I
            ----------------------------------------------
             Dated, this the 20th day of May, 2010

                         J U D G M E N T

K.M.Joseph, J.

Petitioners have approached this Court seeking

the following relief:–

“i. to issue a writ of mandamus or any other

appropriate writ, direction or order directing

respondents 1 to 3 to afford adequate and effective

police protection to the life and properties of

petitioners from being subjected to commission of

cognizable offences by respondents 4 to 7 and their

henchmen.”

2. Briefly put, the case of the petitioners is as

follows: They are residing in old tiled buildings on either side

of a pathway. Ext.P1 is the photograph. Respondents 4 to 7

wanted to convert the pathway to a motorable road by

demolishing the outer walls of residential house. Petitioners

filed suit before the Munsiff Court and obtained injunction

against respondents 4 to 7 from demolishing the outer walls

of residential houses and compound walls. Ext.P2 is the order

of injunction. It is stated that the petitioners are threatened

and intimidated with fear of death to coerce them to withdraw

WPC 9081/2010 -2-

the suit. In other words, their case is that there is utter

disregard of Ext.P2 order. Petitioners filed Ext.P3 complaint

before the Sub Inspector of Police.

3. We heard the learned counsel for the

petitioners and learned counsel for respondents 4 to 7.

Learned counsel for respondents 4 to 7 would point out that

the 7th respondent was not a party in the suit. Learned

counsel for the petitioner would submit that the 7th respondent

was included as a person interested in widening the pathway.

The learned counsel for respondents 4 to 7 would submit that

respondents 4 to 7 have no intention to widen the pathway

by demolishing the building. We record the same and dispose

of the writ petition.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS