High Court Kerala High Court

Geevarghese George vs Deputy Superintendent on 7 October, 2008

Kerala High Court
Geevarghese George vs Deputy Superintendent on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29324 of 2008(N)


1. GEEVARGHESE GEORGE, S/O. GEEVARGHESE
                      ...  Petitioner

                        Vs



1. DEPUTY SUPERINTENDENT, CHENGANNUR.
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. G.GEEVARGHESE, S/O. VARKEY GEORGE,

4. VARKEY GEORGE, KOORANCHIRA PUTHENVEEDU,

5. THANKAMMA GEORGE, W/O. VARKEY GEORGE,

6. THOMAS,S/O. VARKEY GEORGE,

                For Petitioner  :SMT.R.RANJINI

                For Respondent  :SRI.K.SASIKUMAR

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :07/10/2008

 O R D E R
                H.L.DATTU, C.J. & A.K.BASHEER, J.
               ------------------------------------------------------
                         W.P.(C) No.29324 of 2008
                 -------------------------------------------------
                 Dated, this the 7th day of October, 2008

                                 JUDGMENT

A.K.Basheer, J.

Petitioner seeks police protection to his life and that of

his wife for their peaceful living in the house situated in Re.Sy No.575/1

of Vettiyar Village. There is a further prayer to allow him to use the

panchayat road lying on the eastern side of his property. According to

the petitioner, respondents 3 to 6 are preventing him and his wife to use

the panchayat road to have access to their residence.

2. Sri.K.Sasikumar, learned counsel appearing for

respondents 3 to 6 submits that the allegations made in the writ petition

are totally incorrect and that respondents 3 to 6 have absolutely no

intention to cause any harm to the life of the petitioner and his wife. He

further submits that, respondents 3 to 6 or their supporters will not cause

any obstruction to the petitioner or his wife from using the panchayat

road lying on the eastern side of the property of the petitioner.

Recording the above submission, the writ petition is

closed..

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE

MS