High Court Kerala High Court

C.A.Hajara vs Circle Inspector Of Police on 21 December, 2010

Kerala High Court
C.A.Hajara vs Circle Inspector Of Police on 21 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31034 of 2010(D)


1. C.A.HAJARA, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. CIRCLE INSPECTOR OF POLICE,ADIMALY
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,ADIMALY

3. P.S.KASSIM, S/O.SAINADHEEN, AGED 40 YEAR

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  :SMT.C.S.SHEEJA

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

 Dated :21/12/2010

 O R D E R
              K.M.JOSEPH & M.C.HARI RANI, JJ.
        ------------------------------------------------------
                 W.P.(C) No.31034 of 2010-D
            ----------------------------------------------
         Dated, this the 21st day of December, 2010

                         J U D G M E N T

K.M.Joseph, J.

Petitioner is the wife of the 3rd respondent. She

has approached this Court seeking the following relief:

“to issue a writ of mandamus or any other appropriate

writ, order or direction and thereby command the Ist and

2nd respondents to provide adequate and effective

protection to the life and property of the petitioner and

also for her right to have a peaceful life in her house

without any sort of interference, threat or harassment

from the 3rd respondent.”

2. We have already passed interim orders

including the order dated 19.10.2010. After hearing the

learned counsel for the parties, we dispose of the writ petition

by directing that, if the petitioner brings any threat to her life

from the 3rd respondent to the notice of the 2nd respondent,

the 2nd respondent will look into the matter, and, if the threat

is found to be genuine, he shall provide protection for the life

of the petitioner as and when required as against respondent

WPC 31034/2010 -2-

No.3. We record the submission of the learned counsel for

the 3rd respondent that the 3rd respondent and children are

residing separately.

(K.M.JOSEPH)
JUDGE.

(M.C.HARI RANI)
JUDGE.

MS