High Court Madras High Court

M.D.K.Shanmuganathan vs The Commissioner Of Police on 21 September, 2006

Madras High Court
M.D.K.Shanmuganathan vs The Commissioner Of Police on 21 September, 2006
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT


DATED : 21/09/2006


CORAM:
THE HONOURABLE MR.JUSTICE P.K.MISRA
and
THE HONOURABLE MR.JUSTICE G.RAJASURIA


Writ Appeal (MD) No.254 of 2006


M.D.K.Shanmuganathan		... 	Appellant


vs.


1.The Commissioner of Police,
  Tirunelveli City,
  Tirunelveli.

2.The Deputy Commissioner of Police,
  (Law and Order), Kokirakulam,
  Tirunelveli.

3.The Inspector of Police (Law & Order),
  Tirunelveli Town Police Station,
  Tirunelveli.

4.G.T.Edison			... 	Respondents


	(Respondent No.4 impleaded as per order
	   in M.P.(MD)No.2/2006, dated 01.09.2006)


		Writ Appeal under Clause 15 of Letters Patent against the order of
the learned Single Judge, dated 20.07.2006, passed in W.P.(MD) No.5491 of 2006.


!For Appellant   	...  	Mr.K.Srinivasan for
				Mr.S.Veeranasamy


^For Respondents  	...  	Mr.R.Janakiramulu,
1 to 3		      		Spl.Govt.Pleader.


For Respondent No.4 	... 	Mr.R.Anand



:JUDGMENT

(Judgment of the Court was delivered by P.K.MISRA,J)

Though the matter was listed for considering direction petition,
since the very same question is involved in the main writ appeal, on consent,
the writ appeal itself is taken up for disposal.

2.Heard learned counsels appearing for the parties.

3.The present appellant had filed W.P.(MD)No.5491 of 2006 seeking
for police protection. The learned Single Judge, on an extensive discussion of
the matter, thought it fit to grant police protection to the petitioner (present
appellant) for a period of 15 days. Subsequently, the present appeal has been
filed claiming that the police protection should be extended. By various
interim orders, such direction is being extended from time to time.

4.Having heard the counsel and having gone through the various
orders passed, we hardly see any scope to interfere with the order of the
learned Single Judge. However, learned counsel for the appellant has submitted
that protection may be extended for about two weeks to enable the appellant to
make some arrangements.

5.In the facts and circumstances of the case, we extend the police
protection till 30th September, 2006. We make in clear that no further
extension would be granted. It is also made clear that under the garb of giving
protection, the police should not dispossess any of the parties.

6.The writ appeal is accordingly disposed of. Connected
M.P.(MD)No.1 of 2006 is closed.

gb.

To:

1.The Commissioner of Police,
Tirunelveli City,
Tirunelveli.

2.The Deputy Commissioner of Police,
(Law and Order), Kokirakulam,
Tirunelveli.

3.The Inspector of Police (Law & Order),
Tirunelveli Town Police Station,
Tirunelveli.