IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8928 of 2008(K)
1. P.C.IYPE, SPECIAL PUBLIC PROSECUTOR,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE COMMISSIONER OF POLICE, KOCHI CITY.
4. THE ASST. COMMISSIONER OF POLICE,
For Petitioner :SRI.M.A.FIROZ
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :27/05/2008
O R D E R
K. BALAKRISHNAN NAIR & M.C. HARI RANI,JJ
==============================
W.P.(C)NO. 8928 OF 2008
============================
DATED THIS THE 27TH DAY OF MAY 2008
JUDGMENT
Balakrishnan Nair,J.
The petitioner is a practising lawyer of this Court. He submits
that he was the Special Public Prosecutor in several sensitive cases
involving notorious criminals who are engaged in smuggling of
narcotic drugs. So a police constable was appointed to give protection
to his life. Later when the petitioner became the State Attorney, the
said arrangement continued. Even now the petitioner is the Special
Prosecutor in many sensitive cases and he is facing threat from the
accused in those cases. So the protection granted to him continued
even after he ceased to be the State Attorney. But suddenly the
protection granted to him is terminated and the Constable is
withdrawn without any reason or justification. So the petitioner filed
Ext.P9 representation before the Director General of Police requesting
to continue to provide him the protection of the police constable.
Thereafter, this writ petition is filed seeking the following relief:
i)issue a writ in the nature of mandamus or such other
appropriate writ order or direction commanding the
respondents to continue to provide sufficient police protection
to the life and property of the petitioner and his family
wpc 8928/2008 -2-
members.
2. A statement has been filed by the third respondent as directed
by this Court. In the statement among other things, it is stated as
follows:
It is to be further submitted that the claim of the petitioner
that there is threat to his life was not reported to the SHO.
The police personnel provided to him was also an unarmed
person. The situation has now totally changed and according
to the threat assessment done by us, there is no threat to the
life of the petitioner. The petitioner herein is residing very
close to Central Police Station and we can rush to the spot in
no time, if the need arises. In fact, service of the police
personnel was allowed by the SHO for the time being and the
petitioner was the State Attorney for long time and the service
was continued without interruption. Now there is no situation
warranting special protection to the petitioner. If at all there
is any threat to the petitioner, he can very well approach the
SHO and we will extend necessary protection to the petitioner,
if it is found necessary. As per the report obtained there is no
specific threat to the life of the petitioner.
3. The petitioner has filed a reply affidavit denying the
contentions stated in the statement of the third respondent.
4. We heard learned counsel for the petitioner and the
respondents.
5. Going by the statement of the police, as per their perception
at present, there is no threat to the life of the petitioner. The police
also undertakes that if there is any threat, the petitioner can
wpc 8928/2008 -3-
immediately approach the Station House Officer and the said officer
will immediately extend necessary protection. It is further stated
that at this stage, a constable need not be posted for giving protection
to the petitioner and there is no circumstance warranting such an
action. We find no reason to discard the above submission. Providing
protection to individuals is a pure executive function with which we
cannot interfere and substitute our decision for that of the competent
authority under Article 226 of the Constitution of India. So recording
the submission of the third respondent that as and when the petitioner
moves showing that there is a threat to his life, the S.H.O., Central
Police Station, Ernkaulam will extend necessary protection, the writ
petition is disposed of.
Sd/-
K.BALAKRISHNAN NAIR,
JUDGE
Sd/-
M.C. HARI RANI
JUDGE
ks.
TRUE COPY