IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28671 of 2010(H)
1. VIJAYAKUMAR, AGED 33 YEARS,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. JAYAKUMAR,
4. SURESH KUMAR,
5. SUNIL KUMAR,
6. ANILKUMAR,
7. STATE OF KERALA,
For Petitioner :SRI.D.KISHORE
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :29/10/2010
O R D E R
K.M.JOSEPH & M.C.HARI RANI, JJ.
* * * * * * * * * * * * *
W.P.C.No.28671 of 2010
----------------------------------------
Dated this the 29th day of October 2010
J U D G M E N T
K.M.JOSEPH,J
The petitioner has approached this Court seeking the
following reliefs:
a. Issue a writ of mandamus or any other
appropriate writ, direction or order directing the
respondents 1 and 2 to provide adequate and
effective police protection to the life of the
petitioner.
2. Briefly put, the case of the petitioner is as follows:
3. The petitioner and respondents 3 to 6 are neighbours.
The daughter of the 4th respondent was found missing along with
one Santhosh. Respondents 3 to 6 blamed the petitioner as the
man behind who helped and aided the said Santhosh. Thereafter
there is reference to Ext.P1 complaint filed by the petitioner on
the basis of the threat and trespass alleged to have taken place
on 09/07/2010. The petitioner filed Ext.P2 petition to the Chief
Minister. Followed by Ext.P2 petition, Ext.P3 petition was filed
before the Minister of Internal Affairs. Followed by Ext.P3
W.P.C.No.28671 of 2010 2
petition, Ext.P4 petition was filed before the Superintendent of
Police. Ext.P5 is the copy of the FIR lodged. It is alleged that
respondents are threatening and harassing the petitioner and his
aged mother. Life of the petitioner is stated to be in danger.
4. We have heard the learned counsel for the petitioner
and the learned Government Pleader. The learned Government
Pleader would submit that the respondents think that the
petitioner aided and abetted Santhosh as alleged in the petition.
In view of the apprehension raised by the petitioner, the writ
petition is disposed of as follows:
5. If the petitioner brings to the notice of the second
respondent any threat from respondents 3 to 6 to the life of the
petitioner, the second respondent will promptly look into it and
if it is found to be genuine, the second respondent shall afford
protection to the life of the petitioner as against respondents 3 to
6.
(K.M.JOSEPH, JUDGE)
(M.C.HARI RANI, JUDGE)
jsr // True Copy// PA to Judge
W.P.C.No.28671 of 2010 3
W.P.C.No.28671 of 2010 4
W.P.C.No.28671 of 2010 5
K.M.JOSEPH & M.C.HARI RANI, JJ.
.No. of 200
ORDER/JUDGMENT
30/082010