High Court Kerala High Court

Vijayamma vs The Superintendent Of Police on 3 August, 2009

Kerala High Court
Vijayamma vs The Superintendent Of Police on 3 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20910 of 2009(G)


1. VIJAYAMMA, AGED 74 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. SUBHASH CHANDRAN,

5. DEVADATHAN.K.B.,

6. SREEKUMARI, W/O.DEVADATHAN.K.B.,

7. ROSSAMMA, W/O.VIJAYARAJAN,

                For Petitioner  :SRI.C.B.SREEKUMAR

                For Respondent  :SRI.BIJI MATHEW

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

 Dated :03/08/2009

 O R D E R
                  P.R. RAMAN & P. BHAVADASAN, JJ.
                  = = = = = = = = = = = = = = = = = = =
                       W.P.(C) NO. 20910 OF 2009
                         = = = = = = = = = = = = =
            DATED THIS, THE 3RD DAY OF AUGUST,2009.

                              J U D G M E N T

Raman, J.

Petitioner apprehends threat to her life from the party respondents in

view of the dispute pending between them. The party respondents entered

appearance and we heard both sides.

2. As respect the civil dispute, the parties have already approached

the civil court and that court will take care of the situation. As regards the

protection sought for, having considered the age of the petitioner, we direct

the official respondents to give necessary protection to the life of the

petitioner.

The writ petition is closed.

P.R. RAMAN, JUDGE

P. BHAVADASAN, JUDGE.

KNC/-