High Court Kerala High Court

Areefa Beevi vs Sub Inspector Of Police on 22 July, 2009

Kerala High Court
Areefa Beevi vs Sub Inspector Of Police on 22 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19948 of 2009(K)


1. AREEFA BEEVI, AGED 47 YEARS,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. BEEVIKUNJU, W/O.LATE SRI.IBRAHIMKUTTY,

4. ANEES, S/O.LATE SRI.IBRAHIMKUTTY,

5. NAUSHAD, S/O.LATE SRI.IBRAHIMKUTTY,

6. NAVAZ,S/O.LATE SRI.IBRAHIMKUTTY,

7. NAZEER, S/O.LATE SRI.IBRAHIMKUTTY,

                For Petitioner  :SRI.M.A.ABDUL HAKHIM

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :22/07/2009

 O R D E R
              P.R.RAMAN & P.BHAVADASAN, JJ.

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

                    W.P.(C) No. 19948 of 2009

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

                  Dated this the 22nd July, 2009

                         J U D G M E N T

Raman, J.

The petitioner seeks for a writ of mandamus

compelling the respondents 1 and 2 to remove the illegal and

forcible obstructions of respondents 3 to 7 and their agents, in

the matter of taking usufructs by the petitioner from the eight

coconut trees in the southern portion of 9 cents of land in

Sy.No.133/60 and 61 of Kayamkulam Village belonging to the

petitioner.

2. We have directed the learned Government

Pleader to get instructions in the matter. He submits that earlier

petitioner’s husband had made a complaint before the Magistrate

Court which on being directed to be enquired into, a crime was

registered and found that it is a civil dispute.

W.P.(C) No.19948 of 2009

2

After arguing for some time, the learned counsel

appearing for the petitioner seeks permission to withdraw the

writ petition, without prejudice to his right to seek relief from

appropriate forum. Leave granted. Accordingly, the writ petition

is dismissed as withdrawn.

P.R.RAMAN, JUDGE

P.BHAVADASAN , JUDGE.

nj.