IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29474 of 2008(H)
1. PAILAPPAN, S/O. PARANCHAPPAN, AGED 73,
... Petitioner
2. RAHEL W/O. PAILLAPPAN,
Vs
1. SUPERINTENDENT OF POLICE, O/O. THE
... Respondent
2. C.I. OF POLICE, VADAKKANCHERRY,
3. S.I. OF POLICE ERUMAPPETTY POLICE
4. EDWIN S/O. PAILAPPAN, AGED
For Petitioner :SRI.G.KRISHNAKUMAR
For Respondent :SRI.NAGARAJ NARAYANAN
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :26/11/2008
O R D E R
K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
----------------------------------------
W.P.(C) No.29474 OF 2008
----------------------------------------
Dated this the 26th day of November, 2008
J U D G M E N T
~~~~~~~~~~~
Balakrishnan Nair, J.
The petitioners are the parents of the 4th respondent. They
submit, they are constrained to approach this Court in view of
the threat to their life from the part of the 4th respondent. In
this writ petition, they have narrated certain instances, where
the said respondent tried to physically harm them. They submit,
though they moved before the police, no effective action was
taken. Hence, this writ petition seeking appropriate reliefs.
2. The 4th respondent has filed a counter affidavit,
stating that he was working in the gulf and all his earnings were
sent to his parents and they have mis-utilised it. His wife was
harassed by them to compel her to bring more dowry, when he
was away, it is submitted.
3. The petitioners have filed a reply affidavit denying
the allegations of the 4th respondent. They pointed out that the
4th respondent has not controverted their pleadings in the writ
W.P.(C) No.29474/2008 2
petition concerning the actions of the said respondent to
physically harm them.
4. The learned Government Pleader, upon instructions,
submitted that the police strictly warned the 4th respondent not
to harass the petitioners. At present, the petitioners are staying
in a different building. If requested, the police will extend
necessary protection to the petitioners, it is submitted.
5. If there is any threat to the lives of the petitioners,
from the part of 4th respondent, they may inform the 3rd
respondent. In that event, the 3rd respondent shall render
necessary protection to their lives.
The writ petition is disposed of as above.
(K.BALAKRISHNAN NAIR, JUDGE)
(M.C.HARI RANI, JUDGE)
ps