High Court Kerala High Court

Subramanian vs The Circle Inspector Of Police on 15 October, 2010

Kerala High Court
Subramanian vs The Circle Inspector Of Police on 15 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31142 of 2010(P)


1. SUBRAMANIAN, RESIDING AT
                      ...  Petitioner
2. DILEEP SUBRAMANIAN, RESIDING AT

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. JERRY DECRU'Z, RESIDING AT CC.18/120,

4. JEFFRIN DECRU'Z, RESIDING AT CC.18/120,

5. LINCY, W/O.JEFFRIN,RESIDING AT CC.18/120

6. MAJI DECRU'Z, W/O.JERRY DECRU'Z,

                For Petitioner  :SRI.BASIL JOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :15/10/2010

 O R D E R
                            K.M. JOSEPH &
                          M. C. HARI RANI, JJ.
                   -----------------------------------------
                      W.P.(C).NO. 31142 OF 2010 P
                   ------------------------------------------
                    Dated this the 15th October, 2010.

                                 JUDGMENT

K.M. Joseph, J.

Petitioners have approached this Court seeking the following

relief:

“Issue a writ of mandamus or any other

appropriate writ, order or direction compelling

respondents 1 and 2 to render adequate and sufficient

police protection to the life of the petitioners from the

atrocities and threats of respondents 3 to 6.”

2. Briefly put, the case of the petitioner is as follows:

Petitioners are conducting a saw mill near Pulimoottu Bridge,

Palluruthy. Respondents 3 to 6 are residing very near to the saw

mill. Under the influence of other saw mill owners very near to it,

from the beginning of starting of the saw mill by the petitioners,

false complaints have been lodged. But, the Authorities have not

WPC.NO.31142/2010 P 2

found any truth upon these complaints. Later, the fifth respondent,

a lady was asked to file false complaint and to pressurise the

petitioners to withdraw the complaints pending against her

husband and father-in-law in Magistrate Courts. It is alleged that

respondents 3 to 6 have filed false complaint against the petitioners

before different Authorities. But, nobody found any guilt upon

these persons. It is alleged that respondents 3 to 6 are threatening

the petitioners saying that they will file complaints against the

petitioners by using the fifth respondent. Petitioners are afraid that

the fifth respondent may misuse her status as a lady to harm the

reputation of the petitioners by filing false complaints.

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

learned Government Pleader. Learned Government Pleader

submits on instructions that there is no threat as such to the life of

the petitioners. Several complaints have been lodged against the

first petitioner by the party respondents.

4. We do not see how we can be persuaded to issue a

WPC.NO.31142/2010 P 3

direction to give police protection on the ground that complaints

have been filed against the petitioners. If false complaints are

being filed, the petitioners have remedies available in law.

Without prejudice to any of the remedies available to the

petitioners in law and further directing that if any complaint is filed

by the petitioners disclosing commission of any cognizable offence

by the party respondents, action in accordance with law shall be

taken.

The Writ Petition is disposed of as above.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.C. HARI RANI,
JUDGE

kbk.

WPC.NO.31142/2010 P 4