High Court Kerala High Court

K.N.Haridas Shenoy vs S.G.Premananda Prabu on 8 December, 2006

Kerala High Court
K.N.Haridas Shenoy vs S.G.Premananda Prabu on 8 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32666 of 2006(L)


1. K.N.HARIDAS SHENOY,
                      ...  Petitioner

                        Vs



1. S.G.PREMANANDA PRABU
                       ...       Respondent

2. S.G.NARAYANA PRABHU,

3. S.G.PADMANABHA PRABHU,

4. P.M.SREENIVASA RAO, S/O.MADHAVAN MALLAN,

5. GURUDATH, METHALA, KODUNGALLUR.

6. VINODAN, S/O.VENKITESWARA MALLAN,

7. SAVAD, S/O SAID, EAST OF CHERAMAN

8. SUB INSPECTOR OF POLICE,

9. CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.S.SUJIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :08/12/2006

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

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

                         W.P.(C)NO.32666 OF 2006

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

                         Dated 8th December, 2006



                                   JUDGMENT

Koshy,J
.

This is a petition for police protection. We are

not expressing any opinion regarding the merits of the civil

disputes between the petitioner and respondents 1 to 7 or any

others. However, police is directed to see that law and order

is maintained and lives of the families of the petitioner and

respondents 1 to 7 are not endangered.

The writ petition is disposed of accordingly.

J.B.KOSHY

JUDGE

K.R.UDAYABHANU

JUDGE

tks