High Court Kerala High Court

Prasobhanan vs State Of Kerala on 19 August, 2010

Kerala High Court
Prasobhanan vs State Of Kerala on 19 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24436 of 2010(D)


1. PRASOBHANAN, S/O.BHASKARAN, AGED 50,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. SHAJI, S/O.BAHULEYAN, MANIMANGALAM,

                For Petitioner  :SRI.VINOD J.DEV

                For Respondent  : No Appearance

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

 Dated :19/08/2010

 O R D E R
                          K. M. JOSEPH &
                 M.L. JOSEPH FRANCIS, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C).No. 24436 of 2010 D
              - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 19th day of August, 2010

                             JUDGMENT

Joseph, J.

The petitioner has approached this Court seeking the

following relief.

“issue a writ of mandamus or any other

appropriate writ or direction directing the first and

second respondents to provide adequate and

effective police protection to the life of the

petitioner and his property, vehicle bearing No.KL-

02-T.5584, Tourist Taxi, against third respondent or

any body else claiming under him.”

2. Briefly the case of the petitioner is as follows. The

petitioner borrowed an amount of Rs.60,000/- from the third

respondent, who is a money lender. Petitioner had repaid

Rs.1,04,000/-, including interest. The third respondent is

W.P.(C).No. 24436 of 2010

2

attempting to grab more money. He threatened the petitioner. The

petitioner filed Ext.P1.

3. We have already passed an interim order. Though served,

there is no appearance for the third respondent.

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

Government Pleader.

5. We dispose of the writ Petition by making the interim order

absolute.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm