IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3417 of 2009(F)
1. AZHIKODE MUSLIM JAMA ATH, A BODY
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DIRECTOR GENERAL OF POLICE,
3. DEPUTY SUPERINTENDENT OF POLICE
4. CIRCLE INSPECTOR OF POLICE,
5. SUB INSPECTOR OF POLICE, NEDUMANGADU.
6. CHIEF EXECUTIVE OFFICER, KERLA
7. REVENUE DIVISIONAL OFFICER,
8. NAJEEB KHAN, S/O. PAREEDUKUNJU,
For Petitioner :SRI.R.S.KALKURA
For Respondent :SRI.M.M.SAIDU MUHAMMED,SC,WAKF BOARD
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :17/02/2009
O R D E R
J.B.KOSHY, Ag.C.J & V.GIRI, J.
-------------------------------
W.P.(C).NO.3417 OF 2009 ()
-----------------------------------
Dated this the 17th day of February, 2009
J U D G M E N T
KOSHY,Ag.CJ.
This is a petition for police protection. It is the case of
the petitioner that the 8th respondent is trying to trespass and
reduce the property and police should grant protection to the
Wakf property as matter is covered by Ext.P6 order of the
Wakf Board, which is confirmed by the Wakf Tribunal. In
Ext.P6, there is a specific direction that if the respondent is
not removing the encroachment, matter shall be referred to
the Sub Divisional Magistrate for removing the respondent
with police assistance. Therefore, petitioner has to approach
the Sub Divisional Magistrate for removing the respondent
and if such a petition is filed, he shall take appropriate steps.
Petitioner filed Ext.P10 application before the Sub Divisional
Magistrate. In the above circumstances, the 7th respondent is
directed to take action on Ext.P10 according to law as
WPC.3417/09 2
expeditiously as possible and police is directed to see that law
and order is maintained. With the above directions, this writ
petition is disposed of.
J.B.KOSHY
ACTING CHIEF JUSTICE
V.GIRI
JUDGE
prp
J.B.KOSHY & THOMAS P. JOSEPH, JJ.
——————————————————–
M.F.A.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
6th November, 2008