High Court Kerala High Court

Deepa Xavier vs The Superintendent Of Police on 22 February, 2008

Kerala High Court
Deepa Xavier vs The Superintendent Of Police on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5975 of 2008(J)


1. DEEPA XAVIER, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE, ALUVA
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. GIJO BABY, AGED 36 YEARS,

                For Petitioner  :SRI.V.JOHN SEBASTIAN RALPH

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :22/02/2008

 O R D E R


                                H.L.DATTU, C.J.   &   K.M.JOSEPH, J.

                               ------------------------------------------------------

                                          W.P.(C) No.5975 of 2008-J

                              -------------------------------------------------------

                             Dated, this the 22nd day of February,  2008


                                                 JUDGMENT

H.L.Dattu, C.J.

Smt.K.Meera, learned Government Pleader takes notice for

respondents 1 to 3. Adv. Sri.C.S.Manu takes notice for the 4th respondent.

(2). The hassle between the husband and wife is projected in

this writ petition. The petitioner seeks police protection for her life and

property.

(3). On instruction, Smt.Meera, learned Government Pleader

has filed the report of the 3rd respondent, namely, the Sub Inspector of

Police, Aluva Police Station, Ernakulam District. In that, it is stated that the

4th respondent was called to the police station and he has been advised

properly.

(4). It is also stated in the report that a case has been

registered against the 4th respondent under Section 498A of the Indian Penal

Code and the 4th respondent has obtained anticipatory bail in respect of the

said crime on 21-01-2008.

(5). Since the police authorities have already taken

proceedings against the 4th respondent, at this stage, it is not necessary to

pass any further orders. Accordingly, the writ petition is disposed of, as

having become unnecessary.

Ordered accordingly.

(H.L.DATTU)

CHIEF JUSTICE

(K.M.JOSEPH)

JUDGE

MS