High Court Kerala High Court

T.P.Krishnadas vs The Wwireless Tt Info Services … on 2 February, 2010

Kerala High Court
T.P.Krishnadas vs The Wwireless Tt Info Services … on 2 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2889 of 2010(I)


1. T.P.KRISHNADAS, S/O.SANKARAN NAIR, AGED
                      ...  Petitioner

                        Vs



1. THE WWIRELESS TT INFO SERVICES LIMITED
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE, VATAKARA

3. THE SUPERINTENDENT OF POLICE (RURAL),

4. STATE OF KERALA-WITH ADDRESS FOR

                For Petitioner  :SRI.B.KRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :02/02/2010

 O R D E R
                          K. M. JOSEPH &
                 M.L. JOSEPH FRANCIS, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C).No. 2889 of 2009 I
              - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 2nd day of February, 2010

                             JUDGMENT

Joseph, J.

This writ petition is filed alleging police harassment. A

mobile tower is being constructed by the first respondent.

Petitioner is the Convenor of the Action Committee. It is

submitted that the tower is constructed in a thick residential area

and the inhabitants will be exposed to radiation.

2. The learned Government Pleader, on instructions,

submits that there is a direction by this Court in W.P.(C) No.

35248 of 2009 filed by the first respondent to grant police

protection. In such circumstances it may not be proper to

consider this writ petition.

W.P.(C).No. 2889 of 200

2

3. Accordingly this writ petition is dismissed without prejudice

to the right of the petitioner to work out his remedies in the other writ

petition filed by the first respondent.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge

tm