High Court Kerala High Court

T.G.Narayanan vs Vijnana Vardhini Sabha on 15 May, 2007

Kerala High Court
T.G.Narayanan vs Vijnana Vardhini Sabha on 15 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 15237 of 2007(L)



1. T.G.NARAYANAN
                      ...  Petitioner

                        Vs

1. VIJNANA VARDHINI SABHA
                       ...       Respondent

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/05/2007

 O R D E R
                 V.RAMKUMAR & ANTONY DOMINIC,JJ.


                          W.P.C.No.15237 of 2007


                  Dated this the 15th day of May 2007




                                 J U D G M E N T

RAMKUMAR,J

The petitioners who claim to be members of the first

respondent, sabha, which is a charitable society, seeks police

protection on the ground that a law and order situation is bound to

take place on 20/05/2007, on which date the annual general meeting

of the sapha is scheduled to be held.

2. In case there is any law and order situation or a breach of

public peace in connection with the aforementioned annual general

meeting, we are sure that the police will take necessary action

irrespective of the person who lodges a complaint. It goes without

saying that the police will not remain inert in a situation warranting

prompt action and ensure that no breach of public peace, if any, takes

place in connection with the said meeting.

This writ petition is disposed of accordingly.

V.RAMKUMAR,

JUDGE.

ANTONY DOMINIC,

JUDGE.

jsr

B.A.No. 2

B.A.No. 3