High Court Kerala High Court

Suresh Kumar vs Assistant Commissioner Of Police on 2 August, 2007

Kerala High Court
Suresh Kumar vs Assistant Commissioner Of Police on 2 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 15106 of 2007(W)


1. SURESH KUMAR, LICENSEE, T.S.NO.4/2007-08
                      ...  Petitioner

                        Vs



1. ASSISTANT COMMISSIONER OF POLICE,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. SUB INSPECTOR OF POLICE, NEMOM POLICE

4. VIJAYAKUMAR, NELLIVILA VEETTIL,

5. KRISHNAKUMAR, THIRUVATHIRAI,

                For Petitioner  :SRI.S.KRISHNAMOORTHY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :02/08/2007

 O R D E R
                K. BALAKRISHNAN NAIR & K.T. SANKARAN, JJ.
                ...................................................................................
                                W.P.(C) No. 15106 OF 2007
                ...................................................................................
                              Dated this the 2nd August, 2007


                                           J U D G M E N T

Balakrishnan Nair, J:

The petitioner is a licensee of Toddy Shop No. 4/2007-08, Cicilypuram,

Thiruvananthapuram Excise Range. He submits, respondent Nos. 4 and 5 are

causing obstruction to the running of the shop. He filed Exts. P2 and P3

representations before the respondent Nos. 3 and 1 herein, respectively on

10.05.2007 and 12.05.2007 . Alleging that the said officers did not take any

action to provide adequate protection to him to run the shop, this Writ Petition is

filed.

2. The second respondent, the Circle Inspector of Police has filed a

statement. In the said statement, it is submitted that there is no situation

warranting to provide police protection to the petitioner for conducting the toddy

shop. It is also submitted that there is a police picket in the neighbourhood,

round the clock, which is at a distance of 100 metres away from the toddy shop.

If the petitioner requires any aid of the police, he can approach the said police

picket, it is submitted.

W.P.(C) No. 15106 OF 2007

2

In view of the above statement, we feel that no further orders are

required in this Writ Petition. Accordingly, it is closed.

K. BALAKRISHNAN NAIR
JUDGE.

K.T. SANKARAN,
JUDGE.

lk