High Court Kerala High Court

Tomy Jsoeph vs Inasu on 19 August, 2010

Kerala High Court
Tomy Jsoeph vs Inasu on 19 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23137 of 2010(N)


1. TOMY JSOEPH, S/O.JOSEPH,
                      ...  Petitioner

                        Vs



1. INASU, S/O.GEORGE, AGED 50 YEARS,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  :SRI.V.M.KRISHNAKUMAR

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

 Dated :19/08/2010

 O R D E R
           K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
        ------------------------------------------------------
                 W.P.(C) No.23137 of 2010-N
            ----------------------------------------------
           Dated, this the 19th day of August, 2010

                          J U D G M E N T

K.M.Joseph, J.

The prayers in the writ petition are as follows:

“a. to issue a writ of mandamus or other appropriate writ
or direction directing the second and third respondents to
afford proper and adequate police protection to the
petitioner’s life and property including vehicles to remove
earth from his land for leveling the same for the purpose
of constructing a residential house.

b. to direct the second and third respondents to take
proper and adequate preventive action against first
respondent his agents, servants, relatives and hired
goondas from causing any untoward incident.”

2. We heard the learned counsel appearing for the

parties. It is not in dispute that a suit is filed by the Ist

respondent after the filing of the writ petition. It is brought to

our notice that applications are filed by both the petitioner

and the Ist respondent before the RDO. Learned Government

Pleader submits that a decision will be taken on the same by

the RDO within a period of two months from the date of

receipt of a copy of this judgment. Petitioner shall produce a

WPC 23137/2010 -2-

copy of this judgment before the RDO.

The writ petition is disposed of as above.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS