High Court Kerala High Court

Mohammed Rafeeq vs The Superintendent Of Police on 8 September, 2010

Kerala High Court
Mohammed Rafeeq vs The Superintendent Of Police on 8 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18721 of 2010(M)


1. MOHAMMED RAFEEQ, AGED 31 YEARS,
                      ...  Petitioner
2. ABDUL RASHEED, AGED 29 YEARS,
3. RAISUDEEN, AGED 24 YEARS,
4. UMMER ROSHIL JAAN, AGED 21 YEARS,

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. C.I. OF POLICE,

3. S.I. OF POLICE,

4. HAMMID.C.P., AGED 36 YEARS,

5. ABOOBAKKER.C.P., AGED 50 YEARS,

6. IMTHYIAAS.C.P., S/O.ABOOBAKKER.C.P.,

7. ASHRAF.C.P., S/O.ABDULLA.C.P.,

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  :SRI.M.SASINDRAN

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :08/09/2010

 O R D E R
       K.M.JOSEPH & T.R.RAMACHANDRAN NAIR, JJ.
         ------------------------------------------------------
                 W.P.(C) No.18721 of 2010-M
             ----------------------------------------------
           Dated, this the 8th day of September, 2010

                          J U D G M E N T

K.M.Joseph, J.

Petitioners have approached this Court seeking

the following relief:

“to issue a writ of mandamus, or any other appropriate writ,
direction or order directing respondent 1 to provide
adequate police protection to the life of the petitioner and
his family members against the illegal acts made by the
respondents 4 to 7 and their henchmen.”

2. Briefly put, the case of the petitioners is as

follows: The Ist petitioner wanted to buy 22 cents of land.

The 4th respondent as a broker and neighbor of the property

approached the Ist petitioner. Thereafter, the Ist petitioner

entered into an agreement for sale with Mr.Nazar. The Ist

petitioner came to know that they are trying to cheat him by

showing the forged sale agreement. The actual power of

attorney holder is some other person. The Ist petitioner told

the 4th respondent to give back the money and after several

talks and other person’s involvement as mediators the 4th

WPC No.18721 of 2010 -2-

respondent gave back the money. Thereafter, the Ist

petitioner purchased the property from the exact power of

attorney holder. Knowing the purchase of the said property,

the 4th respondent approached the Ist petitioner and

demanded Rs.13,000/- per cent as broker fees and threatened

him by saying that if he did not give the money he will

manhandle and he will not allow the petitioner to use the said

property. There is allegation of manhandling on 21.3.2010

and damaging of the car. Petitioners filed earlier writ

petition and after recording settlement the case was

withdrawn. It is stated that even after the settlement

respondents 4 to 7 attacked the Ist petitioner. Hence the writ

petition.

3. A counter affidavit has been filed by

respondents 4 to 7. They would deny the allegations. It is

their case that the 5th respondent was brutally attacked and

manhandled by the petitioners and their henchmen and he

was hospitalized. The car which was driven by the 5th

respondent was also destroyed. It is stated that in order to

overcome the said act, the petitioners have come with the

WPC No.18721 of 2010 -3-

present story. It is stated that police has not registered any

crime against the petitioners on account of money power and

political influence. Hence respondent No.5 was constrained to

move a private complaint before the Judicial First Class

Magistrate Court, Kasaragode. Petitioners have filed reply

affidavit.

4. Learned Government Pleader would submit that

actually crime has been registered against respondents 6 and

7. In view of the apprehension of the petitioners and the

registration of crimes also we dispose of the writ petition as

follows:

As and when petitioners bring to the notice of 3rd

respondent any threat to their lives from respondents 4 to 7

or any of them, the 3rd respondent will look into the same and

if the complaint of threat is found to be genuine, he shall

afford adequate police protection to the lives of the petitioners

as against any threat from respondents 4 to 7 or such of them

who are found to be holding out threat to the petitioners. We

make it clear that if the matter comes up before any forum

in a lis between the parties, the said forum will proceed to

WPC No.18721 of 2010 -4-

decide the matter untrammelled by anything contained in this

judgment.

(K.M.JOSEPH)
JUDGE.

(T.R.RAMACHANDRAN NAIR)
JUDGE.

MS