High Court Kerala High Court

Vishalakshy vs Superintendent Of Police (Rural) on 15 October, 2008

Kerala High Court
Vishalakshy vs Superintendent Of Police (Rural) on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11827 of 2008(G)


1. VISHALAKSHY, AGED 75 YEARS,
                      ...  Petitioner

                        Vs



1. SUPERINTENDENT OF POLICE (RURAL),
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. SUB INSPECTOR OF POLICE,

4. A.S.I. OF POLICE,

5. DAYANANDHAN (RETIRED SUB REGISTRAR),

6. SYRRUS (RETIRED TAHSILDAR),

7. VISWANATHAN (RETD. FROM TALUK OFFICE),

8. ALBY, MAREEJAM CODE,

                For Petitioner  :SRI.P.SIVARAJ

                For Respondent  :SRI.JOHN JOSEPH(ROY)

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :15/10/2008

 O R D E R
               H.L.DATTU, C.J. & A.K.BASHEER, J.
              ------------------------------------------------------
                      W.P.(C) No.11827 of 2008-G
                 -------------------------------------------------
                Dated, this the 15th day of October, 2008

                                JUDGMENT

A.K.Basheer, J.

Petitioner, who is stated to be a 75 year old lady seeks the

intervention of this Court and issue a direction to respondents 1 to 3 to

provide adequate and effective protection to her and her family members

in order to enable her and the family to reside peacefully in their

residence.

2. We have carefully perused the averments made in the

writ petition and also the statement filed by the Sub Inspector of Police,

Parassala Police Station. It is revealed from the statement that a crime

was registered by the Police against the petitioner on the basis of a

complaint lodged by respondent No.5 alleging commission of offence

punishable under Sections 447, 427 read with Section 34 IPC. The

Police has completed the investigation and charge sheet has been laid

before the competent Magistrate.

3. In the counter affidavit filed by respondents No.5 he has

specifically averred that this petition is nothing but an abuse of the

W.P.C. No.11827/2008 -2-

process. Learned counsel further submits that the petitioner has filed this

writ petition as a counter blast to the crime registered against her.

4. We do not find any reasonable ground to issue any

direction as prayed for by the petitioner in this writ petition. However,

since the petitioner has reportedly submitted Ext.P1 representation before

respondent No.1, we are of the view that a direction can be issued to the

said respondent to take appropriate decision on the same in accordance

with law, if the same has been received. We do so.

The Writ Petition is closed with the above terms.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE

MS