High Court Kerala High Court

N.M.Mathai vs Sub Inspector Of Police on 24 November, 2010

Kerala High Court
N.M.Mathai vs Sub Inspector Of Police on 24 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13128 of 2010(M)


1. N.M.MATHAI, S/O.MATHAI, AGED 72 YEARS,
                      ...  Petitioner
2. SARAMMA MATHAI, W/O.N.M.MATHAI,
3. SHELLY N.M, AGED 40 YEARS,

                        Vs



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

2. T.V.VARGHESE, S/O.VARGHESE,

3. LISSY VARGHESE, AGED 31, D/O.VARGHESE,

                For Petitioner  :SRI.T.U.ZIYAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :24/11/2010

 O R D E R
                            K.M. JOSEPH &
                         M. C. HARI RANI, JJ.
                   -----------------------------------------
                    W.P.(C).NO. 13128 OF 2010 M
                  ------------------------------------------
                Dated this the 24th November, 2010.

                                 JUDGMENT

K.M. Joseph, J.

Petitioners 1 and 2 are husband and wife and the third

respondent is their son. The second respondent is the father of the

third respondent. The third respondent is the wife of the third

petitioner. Briefly put, the case of the petitioners is as follows:

After the marriage of the third petitioner and third

respondent, the third respondent started to disassociate with the

petitioners and act upon the direction of the second respondent.

Reference is made to the property of eight acres owned by the

petitioners. There is reference to attack. The petitioners have filed

Ext.P1 complaint and are before us.

2. Though served, there is no appearance for the party

respondents. We heard the learned counsel for the petitioners and

WP(C).13128/2010 M 2

the learned Government Pleader. In the nature of the case, the Writ

Petition is disposed of directing that if the petitioners bring any

complaint of threat by second respondent to them before the first

respondent, the first respondent will look into the same and if the

threat is found to be genuine, he will provide protection to the life

of the petitioners against the second respondent. We make it clear

that if the matter comes up before any Forum, such Forum will

proceed to decide the matter untrammeled by anything contained in

this Judgment.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.C. HARI RANI,
JUDGE

kbk.

               //True copy//
                                                     PS to Judge

WP(C).13128/2010 M    3