IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35197 of 2009(T)
1. M.M.VARGHESE, MULAKARAYIL PUTHRUKKA,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE, RAMAMANGALAM.
... Respondent
2. THE INSPECTOR OF POLICE,
3. THE SUPERINTENDENT OF POLICE,
4. MR.SAJEEVAN, MEMBER,
5. RAMAN, THEKKELIKUZHIYIL,
For Petitioner :SRI.M.V.PAULOSE
For Respondent :SRI.ASOK M.CHERIAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :21/12/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
-----------------------------------------
W.P.(C).No.35197 of 2009
-----------------------------------------
Dated this the 21st day of December, 2009
JUDGMENT
Kurian Joseph,J.
The writ petition is filed with the following prayer:
” Issue a writ of mandamus or any other appropriate
direction or order direction the respondents 1 to 3, to
render necessary police protection to the petitioner to do
the work of filing the 34.250 cents lands in Survey
No.769/5B of Ramamangalam Village”.
2. We find that there is clearance for the same from
the RDO, Muvattupuzha as seen from Exts.P3 and P4.
There shall not be any obstruction for the construction
activity. In the unlikely event of such obstruction,
police shall render necessary assistance. The writ
petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
(C.T.RAVIKUMAR, JUDGE)
ssn