High Court Kerala High Court

Vijayalakshmi vs The Sub Inspector Of Police on 24 February, 2009

Kerala High Court
Vijayalakshmi vs The Sub Inspector Of Police on 24 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37917 of 2008(L)


1. VIJAYALAKSHMI,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE DEPUTY SUPERINTENDENT OF POLICE,

3. A.K. JAFAR, S/O. KUNJAPPUTTY,

4. MUHAMMED RAFI, S/O. MOIDEEN,

5. A.K. SAITHALAVI,

6. RASAKH, S/O. KUNJAPPUTTY,

7. ABOOBACKER, S/O. MOIDUNNY,

8. FAIZAL, S/O. ABOOBACKER,

9. SAKEER, S/O. ABOOBACKER,

10. BABU, S/O. KOTHA,

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  :SRI.C.KHALID

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :24/02/2009

 O R D E R
                J.B.KOSHY, Ag.C.J & V.GIRI, J.
                     -------------------------------
                W.P.(C).NO.37917 OF 2008 (L)
                   -----------------------------------
        Dated this the 24th day of February, 2009

                         J U D G M E N T

KOSHY,Ag.CJ.

This is a petition for police protection. Complaint of the

petitioner is that petitioner married a person who belongs to

Harijan community and his relatives and local people are

obstructing and creating trouble. Government Pleader

submitted that parties were called and directed them to maintain

peace. Merely because petitioner married a Harijan, no

obstruction can be caused to her and police shall give adequate

protection for their peaceful living and police to see that the

petitioner’s life is not endangered. With the above direction, this

writ petition is disposed of.

J.B.KOSHY
ACTING CHIEF JUSTICE

V.GIRI
JUDGE

prp

J.B.KOSHY & THOMAS P. JOSEPH, JJ.

——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

6th November, 2008