IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3335 of 2007(V)
1. G. MALARVIZHI, W/O.GURUSWAMY,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. RAMAR, S/O.SUBHAYYAN,
5. SANKILI, S/O.MOORTHI,
6. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.LATHEESH SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :12/02/2007
O R D E R
J.B. KOSHY and T.R.RAMACHANDRAN NAIR, JJ.
—————————-
W.P.(C) No. 3335 of 2007 V
—————————-
Dated this the 12th day of February, 2007
Judgment
It is the case of the petitioner that
petitioner wants to surrender the quarters given by Tata
Tea Limited. Police should see that necessary protection
should be granted for handing over the key to the
management. However, that will not prejudice the right
of the creditors in proceeding against the petitioner
according to law.
This writ petition is disposed of.
J.B.KOSHY
JUDGE
T.R.RAMACHANDRAN NAIR
JUDGE
vaa
W.P.(C).No./2007 2
J.B. KOSHY AND
T.R.RAMACHANDRAN NAIR, JJ.
————————–
W.P.(C) No.3335/2007 V
————————–
Judgment
Dated:12th February, 2007