IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14057 of 2008(W)
1. SHAJAHAN, S/O. ASANARU PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
4. THE SUB INSPECTOR OF POLICE,
5. SIRAJ @ POONTHURA SIRAJ,
6. SAYED ALI,
7. SALAHUDEEN,
8. SHANAVAS,
9. PACHARA HUSSAIN,
For Petitioner :SRI.G.P.SHINOD
For Respondent :SRI.PIRAPPANCODE V.SREEDHARAN NAIR
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :09/05/2008
O R D E R
A.K.BASHEER & P.N.RAVINDRAN, JJ.
----------------------------------------------------------
W.P.C. No 14057 of 2008
----------------------------------------------------------
Dated this the 9th May 2008
JUDGMENT
Basheer, J.
The only prayer in this writ petition is to issue a writ of mandamus or such other
appropriate writ, order or direction commanding respondents 2 to 4 to afford sufficient
protection to the life of the petitioner.
2. The petitioner claims that he is a “public spirited citizen” and a “social and
political worker”. According to him, large scale filling operation is going on in the
paddy field situated at Pallippuram and that he had been along with his party colleagues
in the forefront of an agitation against the illegal activity. He further alleges that
respondents 5 to 9 who are his former party colleagues, had made a volte face and
withdrawn from the agitation. Thereafter these respondents have been threatening the
life of the petitioner. It is in the above mentioned circumstances that the petitioner has
filed this writ petition.
3. In the counter affidavit filed by respondents 5 to 9 the above allegations are
vehemently denied. They have in fact made certain contra allegations against the
petitioner and questioned the bonafides of this litigation.
WPC 14057/08 2
4. In the peculiar facts and circumstances of the case, we do not
propose to spend any further time on this writ petition. Suffice it to say, it
will be open to the petitioner to approach the police if there is any
perceptible threat to his life. Ext P1 is stated to be the petition filed by
him in this regard. If any such complaint has been received from the
petitioner, appropriate action thereon shall be taken by the police in
accordance with law. The writ petition is closed.
Sd/-
A.K.BASHEER
Judge
Sd/-
P.N.RAVINDRAN
Judge
09/05/2008
en
[true copy]