IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8362 of 2008(U)
1. G.SUSEELAN, SOORAJ BHAVAN,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE, KADAKKAL.
... Respondent
2. SHIBU.V., VAISAKHAM, VADAKKE VAYAL,
For Petitioner :SRI.K.ABDUL JAWAD
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :20/11/2008
O R D E R
K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
-------------------------------------
W.P.(C) No. 8362 OF 2008
--------------------------------------
Dated this the 20th day of November, 2008
J U D G M E N T
~~~~~~~~~~~
Balakrishnan Nair, J.
The petitioner has approached this Court apprehending
threat to his life from the part of the 2nd respondent, who is his
son-in-law. Demanding dowry, the 2nd respondent came to his
house on 15.2.2008 and tried to beat and manhandle him and
his wife. They were abused using filthy language. Though the
petitioner moved the Sub Inspector of Police, pointing out the
above illegal action, by filing Ext.P1 representation on
16.2.2008, no action was taken. Therefore, he filed Ext.P2
representation before the Circle Inspector of Police on
25.2.2008. The same was also of no avail. Hence, this writ
petition, seeking a direction to the police to grant protection to
his life.
2. The learned Government Pleader, upon instructions,
submitted that the 2nd respondent was summoned to the police
station and strictly warned, not to create any problem to the
W.P.(C) No.8362/2008 2
petitioner. The police also told the petitioner that in case there
is any problem from the part of the 2nd respondent, he can move
the police. In that event, the police will take necessary action to
protect him.
In view of the above submission of the learned Government
Pleader, this writ petition is closed.
(K.BALAKRISHNAN NAIR, JUDGE)
(M.C.HARI RANI, JUDGE)
ps