IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25888 of 2010(I)
1. SHAJI V.JAMES, D/O. V.A.JAMES,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. JAYAN ANTONY, S/O. ANTONY A.A.,
4. JUDESON ANTONY, S/O. ANTONY A.A.,
For Petitioner :SRI.K.R.SUNIL
For Respondent :SRI.VIJU ABRAHAM
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :20/08/2010
O R D E R
K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
------------------------------------------------------
W.P.(C) No.25888 of 2010 I
----------------------------------------------
Dated, this the 20th day of August, 2010
J U D G M E N T
K.M.Joseph, J.
Petitioner has approached this Court alleging that
there is threat to her life from respondents 3 and 4. It is
pointed out by the learned Government Pleader that the
petitioner has not made any demand. Without making a
demand it is not open to a party to approach this Court
seeking a writ of mandamus. In such circumstances, we are
not inclined to entertain this writ petition. It is open to the
petitioner to make a demand for protection as against
respondents 3 and 4 and if there is no action on the same she
is free to approach this Court again.
(K.M.JOSEPH)
JUDGE.
(M.L.JOSEPH FRANCIS)
JUDGE.
MS