High Court Kerala High Court

The Malabar Aqua Farms Ltd vs The Superintendent Of Police on 30 June, 2009

Kerala High Court
The Malabar Aqua Farms Ltd vs The Superintendent Of Police on 30 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17602 of 2009(U)


1. THE MALABAR AQUA FARMS LTD.,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE, KASARAGOD.
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,MANJESHWAR.

4. SHAMEER,S/O.JAFFER,

5. FAISAL, OSABETTA, KADAPPURAM,

6. HARIS, OSABETTA, KADAPPURAM,

7. ALTHAF,S/O.MAYAMOOD, BENGRA-MANJESHWAR,

8. ASHRAF,S/O.ERAMULLA, BENGRA-MANJESHWAR,

                For Petitioner  :SRI.O.V.MANIPRASAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :30/06/2009

 O R D E R
                  P.R. RAMAN & P. BHAVADASAN, JJ.
                 = = = = = = = = = = = = = = = = = = = =
                       W.P.(C) NO. 17602 OF 2009
                = = = = = = = = = = = = = = = = = = = = =

            DATED THIS, THE 30TH DAY OF JUNE, 2009.

                               J U D G M E N T

Raman, J.

This writ petition is filed seeking police protection. Despite notice to

the respondents, there is no appearance. The learned Government Pleader

submits that three crimes have been registered against the party respondents,

that necessary police men have been deputed and that continued protection

will be afforded, however, on condition that the petitioner pay the requisite

costs as prescribed by the Government. The learned counsel appearing on

behalf of the petitioner is prepared to remit the required cost. Accordingly,

we direct that continued protection shall be afforded to the petitioner on

payment of the requisite cost.

With the above direction, the writ petition is closed.

P.R. RAMAN, JUDGE.

P. BHAVADASAN, JUDGE.

KNC/-