IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2062 of 2007(U)
1. SYAMALADEVI, AGED 47 YEARS,
... Petitioner
2. ANUPA V. PILLAI,
3. CHINNAMMA PILLAI,
Vs
1. THE SUPDT. OF POLICE, ALAPPUZHA.
... Respondent
2. S.I. OF POLICE, NOORANADU, ALAPPUZHA.
3. KUTTAN PILLAI,
4. JAYAKUMAR, S/O.KUTTAN PILLAI,
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent :SRI.R.RAMADAS
The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :26/02/2007
O R D E R
K.S.RADHAKRISHNAN,Ag.C.J & M.N.KRISHNAN,J.
------------------------------------------------------
WP(C) NO. 2062 OF 2007 - U
------------------------------------------------------
Dated this the 26th day of February, 2007
J U D G M E N T
Radhakrishnan, Ag.C.J.
This writ petition is filed seeking for a writ of
mandamus directing respondents 1 and 2 to grant
adequate and effective police protection to the petitioners
and their workers to cut and remove the Anjili tree standing
in the property of the second petitioner and other
consequential reliefs.
2. Since the matter is seized before the Additional
District Court-I, Mavelikkara as A.S.No.39 of 1998, we do
not interfere with the same. It is for the petitioners to move
the civil court.
Accordingly, the writ petition is dismissed.
sd/-
K.S.RADHAKRISHNAN,
Acting Chief Justice
sd/-
M.N.KRISHNAN,
Mbs/ Judge
-true copy-
P.A.to Judge
DBA NO.
:-2-:
K.THANKAPPAN, J
——————————————
Crl.Appeal NO. OF 2001
——————————————
DBA NO.
:-3-:
J U D G M E N T
DATED:13-02-2007
DBA NO.
:-4-: