High Court Kerala High Court

Krishna Venu P.D vs State Of Kerala Represented By The on 3 November, 2008

Kerala High Court
Krishna Venu P.D vs State Of Kerala Represented By The on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19303 of 2008(W)


1. KRISHNA VENU P.D, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. S.I.OF POLICE, PERUVANNAMUZHI POLICE

3. THE BRANCH SECRETARY, DYFI,

                For Petitioner  :SRI.TOMY JOHN VETTATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :03/11/2008

 O R D E R
     K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
                ----------------------------------------
                  W.P.(C) No.19303 OF 2008
                ----------------------------------------
         Dated this the 3rd day of November, 2008

                        J U D G M E N T

~~~~~~~~~~~

Balakrishnan Nair, J.

The petitioner has not impleaded the persons causing

obstruction. Therefore, the writ petition is not maintainable.

The learned Government Pleader submitted that the incident of

demonstration before the petitioner’s prayer hall was only a

stray incident which happened in May 2008. Thereafter, no

such incident was reported. At present, there is no law and

order problem warranting any protection to the petitioner.

This submission is recorded. If there is any obstruction to the

holding of prayers, the petitioner can move the police. If they

does not take any action, he can approach this Court again.

Subject to that right, this writ petition is closed.

(K.BALAKRISHNAN NAIR, JUDGE)

(M.C.HARI RANI, JUDGE)

ps