IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33504 of 2009(G)
1. SREEVALSAN.K,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. THE ASSISTANT COMMISSIONER,
4. T. KRISHNAKUMAR,
For Petitioner :SRI.RAJESH SIVARAMANKUTTY
For Respondent :SRI.K.MOHANAKANNAN,SC,MALABAR DEVASWOM
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.33504 of 2009-G
----------------------------------------------
Dated, this the 24th day of February, 2010
J U D G M E N T
K.M.Joseph, J.
The prayer in the writ petition is for adequate and
effective police protection to the life of the petitioner in
attending the meeting on 23.11.2009 under the auspices of
the 3rd respondent for formation of Vela Committee at the Sree
Manappully Bhagavathy Temple premises.
2. This Court passed an interim order to afford
protection for the attendance of the petitioner in the matter of
the meeting of the festival committee. It is submitted that the
meeting took place. However, the case of the petitioner is
that the order of this Court is violated since the petitioner was
not permitted to attend the meeting.
3. A counter affidavit has been filed by the 2nd
respondent. A reply affidavit is also filed.
We feel that, in view of the fact that nothing
survives in this writ petition and that if the order has been
WPC No.33504/2009 -2-
violated by the authorities, it is for the petitioner to invoke this
Court’s jurisdiction by taking appropriate steps. Without
prejudice to the right of the petitioner to move this Court for
disobedience of the order of the Court this writ petition is
closed.
(K.M.JOSEPH)
JUDGE.
(M.L.JOSEPH FRANCIS)
JUDGE.
MS