IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27682 of 2009(E)
1. SATHAR, AGED 30 YEARS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE DISTRICT SUPERINTENDENT OF POLICE,
4. N.K.ABU (PATTA ABU),
5. ALIYAR, S/O.KUNJEEN PILLA,
6. RAHEEM, S/O.ALIYAR,
7. ALI, S/O.PAREEKKUTTY,
8. SHAMEER, S/O.SAIDU,
For Petitioner :SRI.SIRAJ KAROLY
For Respondent :SRI.C.A.NAVAS
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :14/10/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR,JJ
------------------------------------------
W.P.(C). No.27682 of 2009
--------------------------------
Dated this the 14th day of October,2009
JUDGMENT
Kurian Joseph.J
The petitioner approached this court with the following
prayer.
“a. Issue a writ of mandamus or any other appropriate order
or direction, commanding the respondents 1 to 3 to give and provide
adequate and meaningful police protection for the life of the petitioner
and his family and also for the property covered by Ext.P1 to P4
documents”
2. In view of the possibility for breach of peace, on
1/10/2009 we directed the police to ensure that law and order is
maintained. The learned counsel for the petitioner submits that
thereafter there is no law and order problem and there is no
disturbances to the petitioner. The learned counsel for
respondents 4 to 8 submits that in respect of the activities of
the petitioner and people whom the petitioner has permitted to
reside at the premises there are various complaints and the
authority competent to look into those complaints have not
W.P.(C). No.27682 of 2009
2
taken any prompt steps/action in the matter.We make it clear
the judgment shall not stand in the way of the authority
concerned taking any appropriate action in accordance with the
law. The writ petition is disposed of accordingly.
KURIAN JOSEPH, JUDGE
C.T.RAVIKUMAR,JUDGE
ssn