High Court Kerala High Court

Abida Beevi vs Sub Inspector Of Police on 23 February, 2010

Kerala High Court
Abida Beevi vs Sub Inspector Of Police on 23 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4735 of 2010(N)


1. ABIDA BEEVI,W/O.ALI HASSAN,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE, KURUTHIKKAD
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. YUNS,PUTHENPARAMBIL,MANGAMKUZHI.PO,

4. SHAJI,PUTHENKULATHIL RUBBER STORES,

5. SALIM,PUTHENPARAMBIL,MANGAMKUZHI.PO,

                For Petitioner  :SRI.S.MUHAMMED HANEEFF

                For Respondent  : No Appearance

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

 Dated :23/02/2010

 O R D E R
                           K. M. JOSEPH &
                  M.L. JOSEPH FRANCIS, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C).No. 4735 of 2010 N
               - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 23rd day of February, 2010

                              JUDGMENT

Joseph, J.

The petitioner has approached this Court seeking a

direction to respondents 1 and 2 to provide adequate and

effective police protection to the life and property of the

petitioner and her husband and to conduct an investigation into

Exts.P1 to P3 complaints and to take action thereon, in

accordance with law.

2. The case of the petitioner in brief is as follows.

Petitioner is a retired Nursing Assistant, who is residing with her

husband. Her son is working abroad. Respondents 3 to 5 are

neighbours of the petitioner. It is stated that respondents 3 to 5,

along with their henchmen, are threatening and intimidating

W.P.(C).No. 4735 of 2010

2

the petitioner and her husband and they trespassed into their property

at night and poured acid on the plants standing in the property. The

petitioner filed complaints before respondents 1 and 2. But they have

not taken any action. The petitioner approached the District Collector,

Alapuzha and filed a representation. The Deputy Collector (General),

Alapuzha forwarded Ext.P1 complaint to the second respondent for

necessary action. But so far no action was taken on Ext.P1.

3. On 2.2.2010 and 5.2.2010 respondents 3 to 5 and their

henchmen demolished the window glass and caused damage to other

house hold articles. Petitioner filed complaint before the first

respondent seeking police protection.

4. We heard learned counsel for the petitioner and the learned

Government Pleader.

5. The learned Government Pleader, on instructions, submits that

the petitioner and her son are accused in a crime registered under

Section 498A I.P.C. According to the learned Government Pleader,

W.P.(C).No. 4735 of 2010

3

respondents 3 to 5 are witnesses in that case and the petitioner is

under the impression that respondents 3 to 5 are behind the filing of

the complaint. He would further submit that an enquiry has been

conducted into the complaint filed by the petitioner and it is found that

there is no truth in the allegations made against respondents 3 to 5.

6. If the petitioner is aggrieved, leaving open her right to

pursue her remedy before appropriate forum under law, this Writ

Petition is disposed of.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge

tm