High Court Kerala High Court

Sojan Immanuel vs The S.I. Of Police on 24 February, 2010

Kerala High Court
Sojan Immanuel vs The S.I. Of Police on 24 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37552 of 2009(L)


1. SOJAN IMMANUEL, AGED 35, S/O.IMMANUEL,
                      ...  Petitioner

                        Vs



1. THE S.I. OF POLICE,
                       ...       Respondent

2. JOHNSON THOMAS, AGED 42,

3. ROY MOHANAN, AGED 40,

4. N.G.SETHUMADHAVAN, AGED 44,

                For Petitioner  :SRI.C.P.UDAYABHANU

                For Respondent  :SRI.ABRAHAM JOHN

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

 Dated :24/02/2010

 O R D E R
                             K. M. JOSEPH &
                     M.L. JOSEPH FRANCIS, JJ.
               --------------------------------------------------
                   W.P(C). NO. 37552 OF 2009 L
               ---------------------------------------------------
                 Dated this the 24th February, 2010

                               JUDGMENT

K.M. Joseph, J.

Petitioner seeks police protection. Briefly put, the case of

the petitioner is as follows:

Petitioner is the General Manager of a three star bar

attached hotel located near Irumpanam junction at Tripunithura.

It is stated that about fifty persons are now regularly working in

the hotel. On 11.11.2009, the dead body of a person by name

Roy, was found outside the hotel compound. The first

respondent after completing all legal formalities, obtained the

post-mortem certificate from the Doctor which says that the

death of Roy was the result of cardiac arrest. After a few days,

certain people under the leadership of respondents 2 to 4

approached the petitioner and demanded compensation for the

death of Roy, saying that the death of Roy was a homicide and

the hotel people are responsible for the murder. Petitioner has

WPC.37552/09 L 2

denied the same. They threatened the petitioner that they will

start agitation in front of the hotel. They also conducted a press

meeting. Ext.P1 is the photo copy of the press report. It is

stated that they have conducted dharna on 20.12.2009.

2. A Counter Affidavit is filed by respondents 2 to 4.

Therein, it is, inter alia, stated as follows:

On 10.11.2009, a person by name Roy, who is a native of

Thiruvankulam Panchayat went to the hotel in which the

petitioner is the Manager, along with his friends. They

consumed liquor from the bar and finally when the bill was

given, the money which they had, was found insufficient.

Hence Roy remained in the hotel and the other persons went out

to bring money for payment of the bill amount. There was a

quarrel and Roy attempted to run out of the hotel. It is further

alleged that Roy was manhandled and he sustained bodily

injuries and he succumbed.

3. We heard the learned counsel for the petitioner and the

learned counsel appearing for the party respondents as also the

learned Government Pleader. Learned counsel for the party

WPC.37552/09 L 3

respondents submits that under the cover of the interim order,

the investigation into the circumstances leading to the death of

Roy is being held up. Learned counsel for the petitioner submits

that the petitioner is willing to co-operate with the investigation.

4. While respondents 2 to 4 may agitate, it cannot block

the ingress and egress of the management and the staff or the

customers. Accordingly, we make the interim order dated

23.12.2009 absolute. However, we make it crystal clear that this

Judgment shall not be used as a reason to stop the investigation

going on into the death of Roy.

The Writ Petition is disposed of as above.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //

PS to Judge