High Court Kerala High Court

Sam Thomas vs City Police Commissioner on 7 June, 2010

Kerala High Court
Sam Thomas vs City Police Commissioner on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13789 of 2010(W)


1. SAM THOMAS, S/O.THOMAS,AGED 30,
                      ...  Petitioner

                        Vs



1. CITY POLICE COMMISSIONER, ERNAKULAM,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. DALIYA P.E.,D/O.EVDEUSE,

4. EVDEUSE,PANDIYALAKKAL (H),

5. SIBY ANTONY,D/O.ANTONY,

6. ANTONY,CHAKKIATH HOUSE,PADMAPURAM P.O.,

                For Petitioner  :SRI.K.S.RAJEEV (ALUVA)

                For Respondent  :SRI.B.PRAMOD

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

 Dated :07/06/2010

 O R D E R
          K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
        ------------------------------------------------------
                W.P.(C) No.13789 of 2010-W
           ----------------------------------------------
             Dated, this the 7th day of June, 2010

                         J U D G M E N T

K.M.Joseph, J.

Petitioner has approached this Court seeking the

following reliefs:

“1. to issue a writ of mandamus or any other

appropriate writ order, direction commanding

respondent Nos.1 and 2 to give sufficient police

protection to the life of the petitioner as well as to the

Institution.

2. to issue a writ of mandamus directing respondents 1

and 2 to provide adequate and sufficient police

protection to the petitioner and his institution to run the

institution without any threat, intimidation or physical

obstruction being caused by respondents 3 to 6 or

anybody acting under them.

3. to declare that respondents 3 to 6 have no manner

of right or authority to cause obstruction to the

petitioner to conduct the institution.

A declaration is also sought.

2. Briefly put, the case of the petitioner is as

follows: Petitioner is the Branch Manager of an institution

owned by M/s.Treasia Mathew. She is a non-resident and is

now in Australia. It is submitted that the institution of the

WPC No.13789/2010 -2-

petitioner is engaged in the business of service assistance for

training at overseas which includes students visa, training,

admission in professional institution, professional registration

IELTS OET. Respondents 3 and 5 got registered in the

petitioner institution for overseas studies and student VISA.

There is reference to Exts.P1 and P2 agreements. It is the

case of the petitioner that respondents could not arrange bank

loan to meet their expenses for studies in Australia and

respondents did not join within time. There is further

reference to threat and interference by the 4th, 5th and 6th

respondents. They demanded back the process fee. It is

alleged that they also threatened the petitioner that they will

do away the petitioner unless he pays compensation.

Petitioner filed Exts.P3 and P4 complaints. A counter affidavit

has been filed by respondents 5 and 6.

3. We are not going into the allegations made by

the petitioner as against the party respondents or the

allegations in the counter affidavit. Whatever be the

complaints that the party respondents have against the

petitioner they cannot physically obstruct or interfere with the

working of the petitioner’s institution. In such circumstances,

WPC No.13789/2010 -3-

the writ petition is disposed of as follows:

There will be a direction to respondents 1 and 2 to

give protection to the life of the petitioner for running his

institution without any intimidation or physical obstruction by

respondents 3 to 6. However, we make it clear that this

judgment shall not stand in the way of the police authorities

registering a crime, investigating any complaint they may

have received or will receive from the party respondents or

from any other person against the petitioner and brining it to a

logical conclusion.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS