High Court Kerala High Court

Vinod Kumar vs The Assistant Commissioner Of … on 12 August, 2010

Kerala High Court
Vinod Kumar vs The Assistant Commissioner Of … on 12 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24301 of 2010(K)


1. VINOD KUMAR, S/O.SATHYASEELAN,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT COMMISSIONER OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. MOHAMMED ANAS,

4. THE MUHAMMED YUNUS,

                For Petitioner  :SRI.D.KISHORE

                For Respondent  :SRI.SHAJIN S.HAMEED

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

 Dated :12/08/2010

 O R D E R
                            K. M. JOSEPH &
                     M.L. JOSEPH FRANCIS, JJ.
               --------------------------------------------------
                  W.P(C). NO. 24301 OF 2010 K
               ---------------------------------------------------
                  Dated this the 12th August, 2010

                               JUDGMENT

K.M. Joseph, J.

Petitioner has approached this Court seeking the following

relief:

“Issue a writ of mandamus or any other

appropriate writ, direction or order directing

respondents 1 and 2 to provide adequate and

effective police protection to the life of the

petitioner.”

2. We heard the learned counsel for the petitioner and the

learned Government Pleader. Though served, there is no

appearance for respondents 3 and 4. We have already passed an

interim order. In the circumstances of the case, we dispose of

the Writ Petition by directing respondents 1 and 2 to provide

WPC.NO.24301/2010 K 2

effective police protection to the life of the petitioner as against

respondents 3 and 4 as and when required.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //
PS to Judge