IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17394 of 2010(Y)
1. MOHAMMEDALI, AGED 55 YEARS
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, THRISSUR
... Respondent
2. TAHSILDAR, MUKUNDAPURAM TALUK
3. KERALA STATE HOUSING BOARD
4. THE CIRLCE INSPECTOR OF POLICE
5. SUB INSPECTOR OF POLICE,
6. SUB INSPECTOR OF POLICE
7. SIJU
8. SANOOP
9. APPU,
10. GOPI, THAYYIL HOUSE,
11. SHAJI,THIRUVATHRA HOUSE
12. LIBESH KOTTATHARA HOUSE
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent :SRI.P.K.SAJEEV
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :02/08/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
--------------------------------------------------
W.P(C). NO. 17394 OF 2010 Y
---------------------------------------------------
Dated this the 2nd August, 2010
JUDGMENT
K.M. Joseph, J.
Petitioner has approached this Court seeking the following
relief:
“I. Issue a writ in the nature of mandamus
commanding respondents 4, 5 and 6 to afford
adequate and effective police protection to the
petitioner for removing ordinary earth from his
property for the purpose of tsunami rehabilitation
scheme, as permitted in Ext.P2 by the District
Collector, Thrissur in the event of any obstruction
from respondents 7 onwards.”
2. Counter Affidavit has been filed by respondents 7 to 9,
11 and 12. Therein they have, inter alia, produced Ext.R9(i)
issued by the Additional Tahsildar issuing a stop memo,
addressed to the Village Officer. We notice that the petitioner
has filed Ext.P5 before the District Collector as against the
WPC.17394/2010 Y 2
same. In the light of this, as things stand, the petitioner cannot
claim any relief in this Writ Petition. Accordingly, we close the
Writ Petition without prejudice to the right of the petitioner to
approach this Court again.
Sd/=
K.M. JOSEPH,
JUDGE
Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.
// True Copy //
PS to Judge