High Court Kerala High Court

V.Dileesh Kumar vs Superintendent Of Police on 21 December, 2009

Kerala High Court
V.Dileesh Kumar vs Superintendent Of Police on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36417 of 2009(V)


1. V.DILEESH KUMAR, CHAPRAYIL,
                      ...  Petitioner

                        Vs



1. SUPERINTENDENT OF POLICE, KOLLAM.
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE, EZHUKONE.

4. THE SECRETARY, KOTTARAKKARA TALUK,

                For Petitioner  :SRI.M.K.CHANDRA MOHANDAS

                For Respondent  :SRI.K.V.ANIL KUMAR

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :21/12/2009

 O R D E R
         KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
            -----------------------------------------
                 W.P.(C).No.36417 of 2009
            -----------------------------------------
       Dated this the 21st day of December, 2009

                           JUDGMENT

Kurian Joseph,J.

The writ petition is filed with the following prayer:

” Issue a writ of mandamus or any other

appropriate direction or order direction the respondents 1

to 3 to grant adequate police protection to the petitioner’s

unit for conducting the quarrying operations in the

property in Sy.No.240/7 of Chittagode Ward without any

hindrance from the part of the fourth respondent union or

his men or agents”.

2. In case the petitioner is conducting the

quarrying in accordance with the license/permit and

in accordance with law, there shall not be any

obstruction. The petitioner has given names of his

five employees as regular employees. In case

additional manpower is required the same shall be

W.P.(C).No.36417 of 2009

2

obtained from the members of fourth respondent

union including for the loading and unloading works.

There will be a direction to the Secretary, Ezhukone

Grama Panchayat to see that the petitioner functions

the quarrying unit only with the required

licence/permit.

3. Subject to the above direction, in case

there is still any obstruction police shall render

necessary assistance. The writ petition is disposed of

as above

(KURIAN JOSEPH, JUDGE)

(C.T.RAVIKUMAR, JUDGE)
ssn