IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15104 of 2010(K)
1. E.M.NIZAAM AHAMED,
... Petitioner
Vs
1. THE COMMISSINER OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. SHEJI ABDUL KARIM,
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :20/05/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN
& S.S.SATHEESACHANDRAN, JJ.
---------------------------------------
W.P.(C)No.15104 of 2010
---------------------------------------
Dated this the 20th day of May, 2010
JUDGMENT
THOTTATHIL B.RADHAKRISHNAN, J.
Having regard to the nature of the
directions we issue herein, notice to the 3rd
respondent is dispensed with, reserving his right
to seek re-hearing of this writ petition, if
aggrieved.
2. According to the petitioner, his life
is under threat on account of certain commercial
disputes between him and the private respondent. He
attributes it to certain transactions relating to
partnership etc. He has made representations to
the police complaining about the actions/inactions
of the private respondent touching the business.
We are clear in our mind that it is not for the
police to meddle such situation. But, the
apprehension of the petitioner that he has threat
to life for his peaceful residence in a house in
which he says that he resides in S.R.M.Road, in
Ernakulam and he is feeling apprehensive of
probable invasion to his life and liberty needs to
be addressed.
W.P.(C)No.15104 of 2010
:: 2 ::
3. The concerned police officials under
the control of the 1st respondent will, therefore,
ensure that there is no law and order problem or
any invasion of the life and liberty of the
petitioner and his family. Any complaint regarding
invasion to their peaceful life in that regard will
be appropriately attended to by the police
promptly. Even if the petitioner has some
apprehension for going to his own residence, it is
for him to seek appropriate aid of the local police
by making appropriate applications in which event
the police officer will do the needful, in terms of
what is stated above. It is further clarified that
any such action will only be strictly in accordance
with law.
Writ petition is ordered accordingly.
Sd/-
(THOTTATHIL B.RADHAKRISHNAN)
JUDGE
Sd/-
(S.S.SATHEESACHANDRAN)
JUDGE
sk/
//true copy//