IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22127 of 2010(M)
1. P.K.RAJU
... Petitioner
Vs
1. STATE OF KERALA, REP,BY ITS SECRETARY,
... Respondent
2. THE COMMISSIONER OF POLICE
3. THE ASST.,COMMISSIONER OF POLICE,
4. THE CIRCLE INSPECTOR OF POLICE,
5. THE SUB INSPECTOR OF POLICE(SHO),
6. THE SUPERINTENDENT OF POLICE(RURAL)
7. THE DEPUTY SUPERINTENDENT OF POLICE,
8. THE CIRCLE INSPECTOR OF POLICE
9. THE SUB INSPECTOR OF POLICE
10. SRI.MAHENDRAN, PUTHUPARAMBIL HOUSE,
11. SRI.VINOD,
12. SRI.SURESH, BRANCH SECRETARY,
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent :SRI.K.V.JAYACHANDRAN
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :22/07/2010
O R D E R
K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
------------------------------------------------------
W.P.(C) No.22127 of 2010-M
----------------------------------------------
Dated, this the 22nd day of July, 2010
J U D G M E N T
K.M.Joseph, J.
Petitioner has approached this Court seeking the
following reliefs:
“i. to issue a writ order or direction in the nature of
mandamus or other appropriate writ directing respondents
2 to 5 or the concerned among them to render adequate
and meaningful police protection to the petitioner in the
matter of his life and in the matter of his running of office
at Door No.6, Kolatheri Towers, Valanjambalam,
Ernakulam in the basement floor against acts of violences,
threats, intimidations, assaults and other commissions
from the end of respondents 10 to 12 and persons under
them.
ii. to issue a writ order or direction in the nature of
mandamus or other appropriate writ, directing respondents
6 to 9 or the concerned among them to render adequate
and meaningful police protection to the petitioner and his
family members in the matter of his life and residence in
the residential building known as Purayidathil House, Near
School Ground, Vadavukodu, Puthencruz, against acts of
violences, threats, intimidations, assaults and other
WPC 22127/2010 -2-
commissions from the end of respondents 10 to 12 and
persons under them.”
The further prayer is for a direction to take
decision on Ext.P1 and P3.
2. Briefly put, the case of the petitioner is as
follows: Petitioner is a Law Graduate engaged in Chamber
practice. He availed a loan for purchasing property of the 10th
respondent. According to him, the entire purchase price was
given to the 10th respondent. There is a reference to some
dispute, and the further allegation is against respondents 10
to 12 of using force. There is allegation of threat to life.
3. Today, when the matter came up, learned
counsel appearing on behalf of respondents 10 to 12 Sri.Raju
P.Mathews would deny the allegations. According to him
amounts are due from the petitioner to the 10th respondent.
He would submit that legal proceedings is being taken and
there will be no threat to the petitioner as apprehended by
him. We record the above submission and dispose of the writ
petition. In case there is any threat from respondents 9 to 12
to the life of the petitioner and it is brought to the notice of
WPC 22127/2010 -3-
respondents 4 and 5 or either of them they shall take
appropriate action for granting protection to the life of the
petitioner. We make it clear that we have not pronounced on
the correctness of the allegations made by the petitioner and
when the matter comes before the competent Court, that
Court will be free to decide the matter untrammelled by
anything contained in this judgment.
(K.M.JOSEPH)
JUDGE.
(M.L.JOSEPH FRANCIS)
JUDGE.
MS