High Court Kerala High Court

A.K.Abdul Azeez vs The Superintendent Of Police on 4 March, 2010

Kerala High Court
A.K.Abdul Azeez vs The Superintendent Of Police on 4 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6479 of 2010(H)


1. A.K.ABDUL AZEEZ S/O.ABDUL KHADER,
                      ...  Petitioner
2. R. AJAYAKUMAR, S/O. RJAPPAN,

                        Vs



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

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE CIRCLE INSPECTOR OF POLICE,

4. THE SUB INSPECTOR OF POLICE, KOTTIYAM

5. MUHAMMED SHAFI, KUTTIVILA THEKKETHIL

6. SHIBER MUHAMMED, SHIHAD MANZIL,

7. JUBAIR, S/O. ABOOBAKER KUNJU,

8. ABDUL RINSHAD KHAN, S/O.ABDUL KALAM,

9. MUKHATHALA GOPINATHAN,

10. SANALKUMAR, S/O. SAHADEVAN,

                For Petitioner  :SRI.B.SURESH KUMAR

                For Respondent  :SRI.R.SUNIL KUMAR

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

 Dated :04/03/2010

 O R D E R
           K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
         ------------------------------------------------------
                  W.P.(C) No.6479 of 2010-H
            ----------------------------------------------
             Dated, this the 4th day of March, 2010

                          J U D G M E N T

K.M.Joseph, J.

The 7th respondent is not served. Learned

counsel for the petitioners submits that relief against the 7th

respondent is not pressed and that the 7th respondent may be

deleted from the party array. Accordingly, the 7th respondent

is deleted from the party array.

2. This writ petition is filed seeking the following

reliefs:–

“i. to issue a writ of mandamus or other

appropriate writ, direction or order directing

respondents 1 to 4 to grant proper and adequate

police protection to the petitioners, their family

members and their employees to run the

Petroleum Retail Outlet at Kottiyam beside NH-47

and the Colour Labs at Kottiyam and Kollam

without any let or hindrance from respondents 5

go 10and their men by removing them 200

meters away.

ii. to issue a writ of mandamus or other

appropriate writ, direction or order directing Ist

respondent to consider Ext.P4 as expeditiously as

WPC No.6479/2010 -2-

possible.”

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

follows:–The Ist petitioner is one of the Directors of

Al-Manama Group of Companies doing business in marketing

consumer goods at various places in India and abroad. He is

running a petroleum retail outlet at Kottiyam and another

establishment having branches at Chinnakkada, Kollam and

Kottiyam. The 2nd petitioner is the Manager of the retail outlet

at Kottiyam. The 5th respondent was working as Purchase

Manager of the Al-Manama Group of Companies and was

located in Dubai. Allegations are made against him. In short,

the case of the petitioners is that respondents 5 to 10 had

made allegations against the owners of the Al-Manama Group

of Companies and that they held a press conference and

published libel defaming the petitioners and other Directors of

the Al-Manama Group of Companies. More importantly, the

case of the petitioners is that there is threat from respondents

and that their life and properties are in danger.

4. Learned counsel appearing on behalf of

respondents 5, 6 and 8 to 10 would submit that respondents

WPC No.6479/2010 -3-

5, 6 and 8 to 10 have no intention to obstruct the petitioners.

The learned counsel submits that there are some complaints

against the petitioners.

5. Learned Government Pleader also submits that

crimes have been registered on the basis of the complaints

filed by the petitioners and respondents.

6. While there can be no objection in the

investigation being done in accordance with law, we direct that

in case any threat by respondents 5, 6 and 8 to 10 against the

petitioners or their business establishment mentioned,

protection will be provided by respondents 2 to 4 for the

petitioners.

The writ petition is disposed of as above.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS