High Court Kerala High Court

P.M. Munhi Mohamed vs The Sub Inspector Of Police on 8 January, 2007

Kerala High Court
P.M. Munhi Mohamed vs The Sub Inspector Of Police on 8 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34653 of 2006(A)


1. P.M. MUNHI MOHAMED, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



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

2. SHAHASBAN, W/O.P.T. HYDER ALI,

                For Petitioner  :SRI.K.K.MOHAMED RAVUF

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :08/01/2007

 O R D E R
                J.B.KOSHY & K.P.BALACHANDRAN,JJ.

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

                  W.P.(C)Nos.34653 OF 2006 and

                            624 of 2007

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

                     Dated 8th January, 2007



                              JUDGMENT

Koshy,J
.

W.P.(C)No.34653 of 2006 is filed alleging

police harassment and interference in civil disputes.

W.P.(C)No.624 of 2007 is filed for police protection

for life and property of the petitioner. Petitioners

in both cases are close relatives. According to the

petitioner in W.P.(C)No.624 of 2007, he has already

filed a civil case, but, according to the petitioner

in W.P.(C)No.34653 of 2006 that case is not relating

to the disputes of property in this case. If there

is any civil disputes between the parties, it is for

the parties to approach the civil court and get

appropriate orders. In a petition under Article 226

of the Constitution of India we are not deciding the

question of title, possession etc. of parties.

However, police is directed to see that law and order

is maintained and complaints, if any, received shall

be looked into and if the allegations are found

W.P.(C)Nos.34653/2006 & 624/2007 2

correct, take appropriate action without interfering

in civil disputes.

Both writ petitions are disposed of

accordingly.

J.B.KOSHY

JUDGE

K.P.BALACHANDRAN

JUDGE

tks