High Court Kerala High Court

Santhosh vs The Circle Inspector Of Police on 21 August, 2007

Kerala High Court
Santhosh vs The Circle Inspector Of Police on 21 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24980 of 2007(W)


1. SANTHOSH,S/O.SADANANDAN,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF PLICE,

3. CHANDRABABU,KALATHIL THEKKETHIL,

4. AJESH, CHENKILANJA VILAYIL,

5. SOMAVALLY,KALIYKAL,

6. VIJAYAN, KUTTIYUDE THEKKETHIL,

7. MINI,SATHYALAYAM,

8. VIJAYAMMA, ABHIJITH BHAVANAM,

                For Petitioner  :SRI.RASHEED C.NOORANAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :21/08/2007

 O R D E R
          K. BALAKRISHNAN NAIR & HARUN-UL-RASHID, JJ.
          ---------------------------------------------------------------------------
                       W.P.(C) No.24980 of 2007-W
         ----------------------------------------------------------------------------
                    Dated, this the 21st day of August, 2007

                                       JUDGMENT

Balakrishnan Nair, J.

The petitioner seeks police protection for running a toddy shop, TS

No.8/2007-08 (Vallikunnam) in Nooranad Excise Range. According to him,

respondents Nos.3 to 8 are causing obstruction. Learned counsel for the

said respondents submitted that they are only holding peaceful

demonstrations, Sathyagrahas, public meetings etc. and no obstruction is

caused. This submission is recorded. If there is any physical obstruction

to the ingress and egress to the shop, the petitioner may inform the 2nd

respondent; in that event, the said officer shall ensure that no physical

obstruction is caused to the customers or the employees of the petitioner.

But the police shall not interfere with the peaceful demonstrations or other

protest meetings held by the persons opposing the running of the toddy

shop.

The writ petition is disposed of as above.

K. BALAKRISHNAN NAIR, JUDGE

HARUN-UL-RASHID, JUDGE.

mt/-