High Court Kerala High Court

Rajesh S Nair vs City Commissioner Police on 24 February, 2010

Kerala High Court
Rajesh S Nair vs City Commissioner Police on 24 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35472 of 2009(D)


1. RAJESH S NAIR, THIRD FLOOR,
                      ...  Petitioner

                        Vs



1. CITY COMMISSIONER POLICE,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. SUB INSPECTOR OF POLICE, THEVARA.

4. HASHIR.K.R,

                For Petitioner  :SRI.M.R.SASITH

                For Respondent  :SRI.K.R.SUNIL

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

 Dated :24/02/2010

 O R D E R
                            K. M. JOSEPH &
                    M.L. JOSEPH FRANCIS, JJ.
              --------------------------------------------------
                  W.P(C). NO. 35472 OF 2009 D
              ---------------------------------------------------
                Dated this the 24th February, 2010

                              JUDGMENT

K.M. Joseph, J.

Petitioner seeks protection for his life and property from

the fourth respondent. Briefly put, the case of the petitioner is

as follows:

Petitioner is a renowned film producer, now residing at

Kochu Kadavanthra. After the petitioner’s marriage on

28.3.2009, he along with his wife is residing at a Flat near South

Janatha Road. Fourth respondent is stated to be a Government

contractor and he had some money transactions with the

petitioner’s wife. He is alleged to have borrowed Rs.4 Lakhs

from the petitioner’s wife. When repayment was demanded by

the petitioner, he was warned with dire consequences by the

fourth respondent. There is allegation made of an incident on

2.4.2009. It is also stated that there was attack by the fourth

respondent in July, 2009. Other allegation of attack by the

WPC.35472/09 D 2

fourth respondent is also made in connection with the

petitioner’s business “Karvy Shares”. The further allegation is

that the fourth respondent created a web site in the name of the

petitioner, where obscene photo of a Malayalam actress is

displayed.

2. A Counter Affidavit is filed by the fourth respondent.

Therein, the petitioner is described as an anti-social running

around, pretending as a film producer. It is stated that the fourth

respondent has filed Ext.R4(a) complaint.

3. We heard the learned counsel for the petitioner, learned

counsel appearing for the fourth respondent and also the learned

Government Pleader. Learned counsel for the fourth respondent

submits that the fourth respondent is not having any intention to

cause any harm to the petitioner. We record this submission and

direct that in case of any request by the petitioner, respondents 1

to 3 will afford adequate and sufficient police protection for the

life of the petitioner from the fourth respondent. As far as

Ext.R4(a) complaint is concerned, it is for the fourth respondent

to pursue the same in accordance with law. It is made clear that

WPC.35472/09 D 3

this Judgment will not stand in the way of the police

investigating any case registered against the petitioner.

The Writ Petition is disposed of as above.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //

PS to Judge