IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7540 of 2010(N)
1. V.P.KUNHABDULLA HAJI
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
2. THE SUPERINTENDENT OF POLICE
3. NICHU ALIAS ABDUL RAHMAN
4. FASIL MUHAMMED, S/O. MAMMU HAJI,AGED
For Petitioner :SRI.K.V.PAVITHRAN
For Respondent :SRI.C.P.MOHAMMED NIAS
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :23/03/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 7540 of 2010 N
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 23rd day of March, 2010
JUDGMENT
Joseph, J.
The petitioner has approached this Court for a direction to
respondents 1 and 2 to render adequate and sufficient police
protection to the life of the petitioner.
2. Briefly the case of the petitioner is as follows. The
petitioner’s daughter filed a criminal complaint against her
husband and his relatives alleging offences punishable under
Sections 406 and 498A I.P.C. On the basis of the complaint,
Vadakara Police registered Crime No. 236 of 2010. Thereafter
respondents 3 and 4 are threatening the petitioner with dire
consequences. There is threat to his life also.
3. A counter affidavit has been filed. Therein it is stated
that respondents 3 and 4 have been arrested and released on bail.
W.P.(C).No. 7540 of 2010
2
3. In the circumstances of this case, we dispose of the Writ
Petition directing that as and when required, respondents 1 and 2 will
render sufficient protection for the life of the petitioner as against
respondents 3 and 4.
(K. M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm