IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8519 of 2008(L)
1. E.RAJAN MENON S/O. LATE UDAYAVARMAN
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. K.P.SASI S/O. NARAYANAN NAIR,PUTHEN
5. K.P.RAJENDRAN S/O. NARAYANAN NAIR,
6. K.P.VIJAYAN S/O. NARAYANAN NAIR, PUTHEN
For Petitioner :SRI.P.CHANDRASEKHAR
For Respondent :SRI.P.V.KUNHIKRISHNAN
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.8519 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 seeking
directions to respondents 1 to 3 to afford protection to the
lives of him and his wife and also to their properties covered
by Exts.P1 and P2. The respondents 4 to 6 have filed a
counter affidavit denying the allegations against them.
They stated therein that they have not caused any damage
to the properties of the petitioner or threatened the
petitioner or his wife. If the properties of the petitioner is
affected by any of the actions of the party respondents, the
remedy of the petitioner is to move the Civil Court and get
appropriate orders. Ext.P10 is the complaint filed by the
wife of the petitioner before the police seeking police
protection. On going through it, we find that there is only
WP(C) No.8519/2008
-2-
an isolated incident described therein concerning causing
damage to a compound wall. No cause of action is disclosed
in Ext.P10 for ordering protection to the lives of the
petitioner and his wife. Admittedly, they are residing at
Calicut. In view of the above position, this writ petition is
closed without prejudice to the contentions of the petitioner
and his right to move other forum for appropriate reliefs.
(K.BALAKRISHNAN NAIR, JUDGE)
(M.C.HARI RANI, JUDGE)
jg