IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 35561 of 2007(H)
1. K. JOSEPH, AGED 68 YEARS,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. SUPERINTENDENT OF POLICE,
3. AJI, S/O. VAMADEVAN,
4. SUNIL,
5. SUSAMMA @ SUSHAMA, W/O. SUNIL,
For Petitioner :SRI.K.I.SAGEER
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :01/12/2007
O R D E R
H.L. DATTU, C.J. & K.M. JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 35561 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of December, 2007.
JUDGMENT
H.L.DATTU, C.J.:
Petitioner seeks a direction to respondents 1 and 2 to give him
adequate and effective police protection.
2. According to him, respondents 3 to 5 are interfering with his
activities and also threatening his life and property.
3. In our opinion, the petition filed by the petitioner is wholly
premature. If, for any reason the police authorities have not taken any action on
the complaint lodged by the petitioner, in our view, he has to approach the superior
authorities and bring to their notice the inaction on the part of the subordinate
officials. Without even doing so, the petitioner has rushed to this court. Therefore,
we say that writ petition is wholly premature. Therefore, the relief sought for by
the petitioner cannot be granted. Accordingly, the writ petition requires to be
rejected and it is rejected.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE
K.M. JOSEPH,
JUDGE
sb/DK.