IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 914 of 2011(L)
1. SALAHUDDIN NALAKATH, SON OF MOHAMMED,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. A.ABDULLA, SON OF KUNHAMMED,
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :18/01/2011
O R D E R
R.BASANT & K.SURENDRA MOHAN, JJ.
***********************
W.P(C) No.914 of 2011
*****************************
Dated this the 18th day of January, 2011
JUDGMENT
BASANT, J.
The petitioner has come to this Court with this petition
under Article 226 of the Constitution seeking issue of directions
to respondents 1 to 5 to afford police protection for the
petitioner against the highhanded, violent and culpable acts on
the part of the 2nd respondent, with whom the petitioner was
associated in a business.
2. The matter was admitted on 11.01.11 and was posted
to this day.
3. The 2nd respondent has been served. No counter
affidavit or objection has been filed. The learned Government
Pleader after taking instructions from the 1st respondent submits
that in the perception of the 1st respondent, there is no threat
now to the life or person of the petitioner.
4. It appears that there are some disputes between the
petitioner and the 2nd respondent, who were associates in their
business. There have been allegations and counter allegations.
At any rate, the 1st respondent does not perceive any threat to
W.P(C) No.914 of 2011 2
the life or person of the petitioner at the hands of the 2nd
respondent. However, the learned Government Pleader submits
that if there be any allegations of threat or risk to the life and
person of the petitioner, the petitioner shall be at liberty to
complain to the police, whereupon the police shall take
necessary action to afford protection to the petitioner.
5. We are satisfied, in these circumstances, that no
specific directions need be issued to the 1st respondent. The 1st
respondent, we clarify, shall not and need not interfere in the
civil dispute between the petitioner and the 2nd respondent. We
accept the submission of the learned Government Pleader on
behalf of the 1st respondent and allow this petition in part to the
above extent.
(R.BASANT, JUDGE)
(K.SURENDRA MOHAN, JUDGE)
rtr/