High Court Kerala High Court

Thahira Shamsudheen vs The Superintendent Of Police on 13 November, 2008

Kerala High Court
Thahira Shamsudheen vs The Superintendent Of Police on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20316 of 2008(R)


1. THAHIRA SHAMSUDHEEN,AGED 44,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE

3. SULAIMAN,S/O. THEKETHIL HAMSA,

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

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

 Dated :13/11/2008

 O R D E R
      K.BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
      -----------------------------------------------------------------
                   W.P.(C)No.20316 OF 2008 R
                   -----------------------------------------
      DATED THIS THE 13th DAY OF NOVEMBER, 2008

                           J U D G M E N T

Balakrishnan Nair, J.

The petitioner, who is a house-wife, has approached this

Court seeking police protection to her life and that of her family

members. The 3rd respondent was taken to the Gulf at the

instance of the petitioner’s husband. Since the said respondent

got himself involved in certain illegal activities there, the

petitioner’s husband was also held liable for it and he suffered

imprisonment for six months there, it is submitted. The

marriage of the petitioner’s daughter was scheduled to be held

on 18.5.2008. The petitioner’s husband came to attend the

marriage. While so, the 3rd respondent came there demanding

Rs.30 lakhs from the petitioner’s husband. He tried to cause

obstruction to the solemnisation of the marriage. But, he could

not succeed in it. After the marriage, the petitioner’s husband

preferred Exhibit P3 representation before the police, seeking

necessary protection to him and his family members, in the face

of the threat from the 3rd respondent. Thereafter, the

W.P.(C)No.20316/08 -2-

petitioner’s husband went to the Gulf.

2. The learned Government Pleader upon instructions

submitted that during the marriage, the police intervened

effectively and rendered necessary protection. The 3rd

respondent has filed a complaint claiming that the petitioner’s

husband owes substantial amounts to him. The police advised

the said respondent to approach the civil court to redress his

grievance. The learned Government Pleader further submitted

that at present there is no threat to the life of the petitioner

warranting interference by the police. The learned Government

Pleader also submitted that, if there is any threat to her life

from the part of the 3rd respondent and if the same is informed

to the police, they will look into the same and take appropriate

action. This submission is recorded and the Writ Petition is

disposed of.

K.BALAKRISHNAN NAIR, JUDGE.

M.C.HARI RANI, JUDGE.

dsn