High Court Kerala High Court

K.K.Muhammed Sageer vs The Deputy Superintendent Of … on 21 March, 2007

Kerala High Court
K.K.Muhammed Sageer vs The Deputy Superintendent Of … on 21 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6853 of 2007(N)


1. K.K.MUHAMMED SAGEER,
                      ...  Petitioner
2. K.K.NISSAR AHMED,

                        Vs



1. THE DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. MOHANAN P.M., S/O.MAKKPPAN,

5. P.P.VARKEY, S/O.THARAYANCHUKUTTY,

                For Petitioner  :SRI.N.SUBRAMANIAM

                For Respondent  :SRI.P.RAMAKRISHNAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :21/03/2007

 O R D E R

J.B. KOSHY and T.R.RAMACHANDRAN NAIR, JJ.

—————————-

W.P.(C) No.6853 of 2007 – N

—————————-

Dated this the 21st day of March, 2007

Judgment

Koshy, J.

This is a petition for police protection.

Petitioners wanted police protection for manufacture and

sale of clay products on the basis of the sanction

received by Exts.P4 and P5 orders. It is submitted by

the contesting respondents that about 50 acres of land is

going to be excavated and it will create great

environmental problems and local people are obstructing

it. According to the petitioners, only two acres and 17

cents of property are involved. Whatever may be that, it

is submitted that Revenue Divisional Officer has issued a

temporary stop memo and has also called for a meeting of

all parties concerned. Since there is a prohibitory order

by a statutory authority, we are unable to give police

protection at present. We direct the Revenue Divisional

Officer to complete the proceedings as expeditiously as

possible and petitioner is given liberty to approach the

police or this court after passing the final order by the

Revenue Divisional Officer. Final orders shall be

W.P.(C).No.6853/2007 2

passed by the R.D.O. as expeditiously as possible, in any

event, within three weeks from the date of receipt of a

copy of this judgment. Petitioners are free to produce a

copy of this order before the RDO for compliance.

Issue copy today itself.

J.B.KOSHY

JUDGE

T.R.RAMACHANDRAN NAIR

JUDGE

vaa

W.P.(C).No.6853/2007 3

J.B. KOSHY AND

T.R.RAMACHANDRAN NAIR, JJ.

————————–

W.P.(C) No.6853/2007 N

————————–

Judgment

Dated:21st March, 2007