Kerala High Court
Jilson James vs Sub Inspector Of Police on 29 May, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8650 of 2009(A)
1. JILSON JAMES, 24 YEARS, S/O.JAMES,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. BRANCH MANAGER FINANCE,
For Petitioner :SRI.NISHIN GEORGE VIJAYABABU
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :29/05/2009
O R D E R
P.R. RAMAN & P. BHAVADASAN, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.8650 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of May, 2009.
JUDGMENT
Raman, J,
There is an interim order giving protection to the life of
the petitioner. None appears today.
2. Government Pleader submits that Ext.P1 complaint
referred to in the writ petition is not received by the Sub Inspector
of Police as alleged.
In the circumstances, the writ petition is closed and in
case there is any threat to the life of the petitioner, he may make a
complaint in writing to the police and obtain an acknowledgment.
P.R. Raman,
Judge
P. Bhavadasan,
Judge
sb.