High Court Kerala High Court

K.N.Saseendran vs The Superintendent Of Police on 1 March, 2010

Kerala High Court
K.N.Saseendran vs The Superintendent Of Police on 1 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4482 of 2010(I)


1. K.N.SASEENDRAN,
                      ...  Petitioner
2. SONI SASEENDRAN, S/O.SASEENDRAN,
3. PARPVATHY NANDAN, W/O.SONI SASEENDRAN,

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. S.NANDAKUMAR,

5. LETHA NANDAKUMAR,

                For Petitioner  :SRI.K.R.VINOD

                For Respondent  :SRI.V.PHILIP MATHEW

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :01/03/2010

 O R D E R
                            K. M. JOSEPH &
                    M.L. JOSEPH FRANCIS, JJ.
              --------------------------------------------------
                    W.P(C). NO.4482 OF 2010 I
              ---------------------------------------------------
                   Dated this the 1st March, 2010

                              JUDGMENT

K.M. Joseph, J.

Petitioners 2 and 3 are husband and wife. The fourth

respondent is the father of the third petitioner. Fifth respondent

is her mother. It is their case that the third petitioner eloped with

the second petitioner. There is a Habeas Corpus Writ Petition

also filed by the father of the third petitioner. It is stated that

after the Judgment in the said Writ Petition, respondents 4 and 5

are making threat to the petitioners. Petitioners filed Ext.P2

complaint.

2. We heard the learned counsel appearing for the parties.

Learned counsel for respondents 4 and 5 submits that

respondents 4 and 5 have no intention to do any harm to the life

of the petitioners. We record the submission and direct that

WPC.4482/2010 I 2

respondents 1 to 3 shall afford adequate protection for the life of

the petitioners against respondents 4 and 5 and their agents.

The Writ Petition is disposed of as above.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //

PS to Judge