High Court Kerala High Court

Annamma Abraham vs The District Superintendent Of … on 19 March, 2009

Kerala High Court
Annamma Abraham vs The District Superintendent Of … on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7786 of 2009(P)


1. ANNAMMA ABRAHAM, W/O.ABRAHAM,
                      ...  Petitioner
2. P.A.ABRAHAM, ADMINISTRATIVE MANAGER,

                        Vs



1. THE DISTRICT SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. THOMAS PHILIP (SAJAN),

5. ASHOKAN MAMPALLIL/PRAMOD MAMPALLIL,

6. PROMOD MAMPALLIL,

                For Petitioner  :SRI.ALEX GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :19/03/2009

 O R D E R
                     P.R.RAMAN & P.S.GOPINATHAN, JJ.
                            --------------------------------------
                              W.P.(C)No.7786 of 2009
                            -------------------------------------
                              Dated 19th March, 2009

                                      JUDGMENT

Raman, J.

The interim relief as sought for was granted by this court. In spite

of service of notice, nobody entered appearance. In the above circumstances,

the interim order is made absolute and police shall continue to afford protection

so long as the threat subsists. However, this will not prevent the parties from

referring any dispute for adjudication in accordance with law.

The writ petition is closed.

P.R.RAMAN
JUDGE

P.S.GOPINATHAN
JUDGE

TKS