IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 1579 of 2006(S)
1. C.V.GIREESH KUMAR,
... Petitioner
Vs
1. BALAKRISHNAN,
... Respondent
2. C.H.RAVEENDRAN,
3. P.K.BALAKRISHNAN,
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN
Dated :12/01/2007
O R D E R
V.K. BALI, C.J. & M.RAMACHANDRAN, J.
-------------------------------
Cont.Case (C) No.1579 of 2006
-------------------------------
Dated, this the 12th day of January, 2007
JUDGMENT
V.K.Bali,C.J.(Oral)
The direction stated to be not being complied with given
by order dated 24th October, 2005 in W.P.(C) No.28897 of 2005
reads thus:
“This is a petition for police protection. On
14.10.2005 we have issued a direction to the police
to see that if petitioner is an employee, not
suspended from service, his entry into the temple
shall not be prevented. On instructions, learned
Government Pleader submitted that people who are
obstructed were called to the police station and they
signed an undertaking that they will not create any
obstruction. Therefore, police is directed to give
sufficient protection as and when necessary.
The writ petition is disposed of accordingly.”
2. On instructions, Mr.T.B.Hood, learned Government
Pleader, states that the occurrence took place at a time when
the two constables deputed to protect the petitioner happened to
be away as they were to go to the Police Station, as otherwise,
Cont.Case ) No.1579/2006 2
protection was provided to the petitioner on that day itself and
that is being continued to be provided with. In view of the
statement made by the learned Government Pleader which is not
refuted, we do not think that any contempt has been made.
This contempt case is closed.
V.K. BALI,
CHIEF JUSTICE.
M.RAMACHANDRAN,
JUDGE.
vns