High Court Kerala High Court

Najeema Beevi.K vs Ansari on 19 January, 2011

Kerala High Court
Najeema Beevi.K vs Ansari on 19 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 748 of 2010()


1. NAJEEMA BEEVI.K,W/O.NAZEER, BALU MAHAL,
                      ...  Petitioner
2. NIYAS NAZEER ALIAS BALU, S/O.NAZEER,
3. SHANAVAS,S/O.KULSAM BEEVI,BALU MAHAL,

                        Vs



1. ANSARI,S/O.MUHAMMED YUSUF,SAIBER VILLA
                       ...       Respondent

2. THE DISTRICT SUPERINTENDENT OF POLICE,

3. SUB INSPECTOR OF POLICE,ERAVIPURAM

                For Petitioner  :SMT.S.KARTHIKA

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :19/01/2011

 O R D E R
                           K.M. JOSEPH &
                  M.L. JOSEPH FRANCIS, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - -
                         R.P.No. 748 of 2010
                                      in
                   W.P.(C) No. 15804 of 2010 A &
                   W.P.(C) No. 23793 of 2010 Y
               - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 19th day of January, 2011

                                O R D E R

Joseph, J.

The above Review Petition is filed by respondents 3 to 5 in

W.P.(C) No. 15804 of 2010. The said Writ Petition was filed by

the first respondent in the Review Petition seeking police

protection. The said case was disposed of, inter alia, recording

the submission of respondents 3 to 5 that the allegations made

by the writ petitioner are false and further that they have no

intention to cause any threat to the life of the petitioner.

Therefore this Court closed the Writ Petition directing

respondents 1 and 2 to afford adequate protection to the life of

the petitioner, in case there is any threat from respondents 3 to 5/

R.P.No. 748 of 2010 & connected cases

2

the review petitioners. It is feeling aggrieved by the said judgment that

the Review Petition is filed.

2. It is complained that under the shade of the observations made

in the judgment, the writ petitioner came to the house of the review

petitioners and started shouting abusive words. It is also stated that

taking advantage of the observations in the judgment, the first

respondent is harassing the review petitioners.

3. It is stated that this Court did not go into the allegations raised

by the parties and the Writ Petition is only a vexatious litigation.

There is reference to the complaints filed by the review petitioners.

The review petitioners have also filed W.P.(C) No.23793 of 2010,

wherein they have sought for police protection to the life of the

petitioners and their family members and to take action on their

complaints. The 4th respondent, against whom protection is sought, is

none other than the first respondent in R.P.No. 748 of 2010. There is

reference made to the judgment of this Court in W.P.(C) 15804 of

2010, in the other Writ Petition as Ext.P5.

R.P.No. 748 of 2010 & connected cases

3

4. We heard learned counsel for the parties and the learned

Government Pleader.

5. As far as the Review Petition is concerned, the main

complaint is that in view of the observations made in the Writ Petition

that in case there is any threat, the police shall give protection to the

life of the writ petitioner, it is being misused and the writ petitioner is

harassing the review petitioners. We record the submission of the

learned counsel on behalf of respondents 3 to 5 that the said

respondents have no intention to cause any threat to the life of the writ

petitioner. We direct that if there is any threat, protection shall be

granted. However, in view of the apprehension of the review

petitioners we modify the judgment.

6. We allow the Review Petition for the purpose of effecting

certain modifications so as to safeguard the interests of the

respondents also. We modify the judgment in the Writ Petition and

direct that in case any threat from respondents 3 to 5 in the Writ

Petition is brought to the notice of the second respondent, the second

R.P.No. 748 of 2010 & connected cases

4

respondent in the Writ Petition will look into the matter and if threat

is found to be genuine, he shall give protection to the life of the

petitioner as against respondents 3 to 5.

W.P.(C) No. 23793 of 2010

We have already passed an interim order in this case on

19.8.2010. After hearing the parties, we dispose of the Writ Petition

by making the interim order absolute.

(K.M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm