IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 367 of 2010()
1. DR. CHERIYATH JYOTHI "MITHILAM",
... Petitioner
Vs
1. THE CABINET SECRETARY, GOVERNMENT
... Respondent
2. THE CHIEF SECRETARY, GOVERNMENT OF
For Petitioner :SRI.CHERIYATH JYOTHI (PARTY-IN-PERSON)
For Respondent :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.
The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :09/03/2010
O R D E R
P.R.RAMAN, AG. C.J. &
C.N.RAMACHANDRAN NAIR, J.
....................................................................
Writ Appeal No.367 of 2010
....................................................................
Dated this the 9th day of March, 2010.
JUDGMENT
Ramachandran Nair, J.
Writ Appeal is filed against judgment of the learned Single Judge
declining to issue any direction in terms of the prayer made by the
appellant. We have heard the appellant in person who has stated that
he is a pensioner and is being harassed by people of his area. The
learned Single Judge found that besides mere allegations of a general
nature, the petitioner has not made out a case for any injury or
threatened injuries to his person or liberty. On our specific query as to
whether he has launched any complaint before anywhere, he has given
us a copy of the petition filed by him before Kazhakoottam Police
Station. On going through the same, we find that the appellant’s
grievance is that his previous land owners have withheld an advance
deposit of Rs.20,000/- and they have trespassed into his house and
threatened him so that he does not pursue his claim. We, therefore,
thought of securing the money to the appellant and asked him whether
W.A.367/2010 2
we should get enquiry conducted by issuing instruction to the
Government Pleader. However, he does not appear to be interested in
pursuing his claim against the so-called landlords. Besides generally
stating that the appellant is apprehensive of interference with personal
life, particularly in regard to the internet, telephone etc. maintained by
him, he has not brought to our notice any specific case of interference
by any authority or any one affecting his personal liberty or privacy.
Since no specific grievance is established or allegation made against
any authority of the State, we are unable to issue any direction.
Consequently we uphold the judgment of the learned Single Judge and
dismiss the Writ Appeal.
P.R.RAMAN
Acting Chief Justice
C.N.RAMACHANDRAN NAIR
Judge
pms