High Court Kerala High Court

B.Saseendran vs The Deputy Superintendent Of … on 23 October, 2008

Kerala High Court
B.Saseendran vs The Deputy Superintendent Of … on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10014 of 2008(P)


1. B.SASEENDRAN,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE, ATTINGAL.

3. RATHEESH, MELATHIL PUTHEN VEEDU,

4. SYAMKUMAR, SYAM NIVAS, D0. D0.

5. VAVA, CHARUVILA PUTHEN VEEDU, DO. DO.

6. SUBAIR, MELATHIL VEEDU, DO. DO.

7. SELVAN,DO. DO.

8. SANIL, AKKARAVILA VEEDU, DO.DO.

9. KUMAR, THUDIYIL VEEDU, DO.  DO.

10. RAJAN PILLAI, KUNNATHUVILAKOM VEEDU,

11. SATHI, AKKALRAVILA VEEDU, DO. DO.

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :23/10/2008

 O R D E R
        K.BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
                      -------------------------
                   WP(C) No. 10014 of 2008
                  ---------------------------------
           Dated, this the 23rd day of October, 2008

                         J U D G M E N T

Balakrishnan Nair, J.

The petitioner has approached this Court alleging that the

respondents 3 to 11 are threatening him. Though he moved the

police they have not extended any help. The Sub Inspector of

Police, Attingal has filed a statement, in which he has submitted

as follows :-

“The entire disputes/matters were discussed with the

petitioner and respondents 3 to 11 and thereafter both

of them have agreed that there would not be any

problems in future. As of now, there is no security

problems prevailing against the petitioner. If at all any

breach of peace is experienced by the petitioner he can

approach the police and police will certainly look into

that aspect and would render necessary assistance.”

The above submission is recorded and the writ petition is

disposed of.

(K.BALAKRISHNAN NAIR, JUDGE)

(M.C.HARI RANI, JUDGE)

jg