IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16286 of 2010(I)
1. SUDARSANAN VIJAYKUMAR,
... Petitioner
Vs
1. THE DIRECTOR GENERAL OF POLICE,
... Respondent
2. THE COMMISSIONER OF POLICE,
3. THE SI OF POLICE,
4. SAJAN, KOTTAKATHU VEEDU,
5. SHERIN, KOTTAKATHU VEEDU,
For Petitioner :SRI. K.SHAJ
For Respondent :SRI.NAGARAJ NARAYANAN
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :17/06/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 16286 of 2010 I
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 17th day of June, 2010
JUDGMENT
Joseph, J.
The petitioner has approached this Court seeking a
direction to respondents 1 to 3 to provide adequate protection to
the life of the petitioner and his family.
2. Heard the learned counsel for the petitioner, learned
counsel for the party respondents and the learned Government
Pleader.
3. A counter affidavit has been filed by the party
respondents denying the allegations raised against them.
4. Whatever that be, in view of the apprehension of the
petitioner, we dispose of the Writ Petition by making the interim
order absolute. We make it clear that we have not gone into the
W.P.(C).No. 16286 of 2010
2
merits of the allegations raised by the petitioner and any forum where
the matter comes up will deal with the matter untrammelled by
anything contained in this judgment.
(K. M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm