High Court Kerala High Court

Thomas Devassia vs Sub Inspector Of Police on 29 September, 2010

Kerala High Court
Thomas Devassia vs Sub Inspector Of Police on 29 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24109 of 2010(K)


1. THOMAS DEVASSIA, S/O.DEVASSIA,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. SUPERINTENDENT OF POLICE,

4. THOMMEN VARKEY,

5. THOMAS @ THOMMACHAN, AGED 48 YEARS,

6. M.V.GEORGE @ THANKACHAN,

7. JOSE @ KUTTICHAN, AGED 45 YEARS,

8. SALY, AGED ABOUT 40 YEARS,

9. JHANCY, W/O.GEORGE,

                For Petitioner  :SRI.N.K.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :29/09/2010

 O R D E R

THOTTATHIL.B.RADHAKRISHNAN & P.BHAVADASAN, JJ.

————————————————————————

WP(C) No.24109 of 2010-K

————————————————————————

Dated 29th September 2010

Judgment

Thottathil.B.Radhakrishnan, J.

The learned Government Pleader, upon

instruction, submits that the request of the petitioner for

protection to life has been looked into. He says that there

are disputes of civil nature between the petitioner and the

private respondents, in relation to a pathway. It is

submitted on behalf of the official respondents that law

and order will be maintained and any specific complaint as

to threat to life will be appropriately taken care of.

Recording this submission, the Writ Petition is ordered,

directing that it shall be so done. It is further ordered that

if any cognizable offence is made out, the police will take

WPC 24109/10 2

appropriate action in accordance with law in relation to that.





                          THOTTATHIL.B.RADHAKRISHNAN,
                          JUDGE




                          P.BHAVADASAN, JUDGE



sta

WPC 24109/10    3