High Court Kerala High Court

Mujeeb vs State Of Kerala on 20 February, 2007

Kerala High Court
Mujeeb vs State Of Kerala on 20 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5639 of 2007(U)


1. MUJEEB, AGED 32, S/O. K.H.ABDUL SALAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SUPERINTENDENT OF POLICE,

3. SUB INSPECTOR OF POLICE,

4. SHIJU SALAM, AGED 33, S/O. ABDUL SALAM,

5. HASSAN PILLAI, AGED 58,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :20/02/2007

 O R D E R
        J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

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

                   W.P.(C).NO.5639 OF 2007 (U)

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

         Dated this the 20th day of  February, 2007


                              J U D G M E N T

KOSHY,J.

This is a petition for police protection. Without expressing

any opinion regarding the merits of the civil disputes, if any,

between the parties and without prejudice to the rights of the

parties in approaching the civil court, we direct the police to see

that law and order is maintained and lives of both parties are not

endangered. However, complaints, if any, received from the

petitioner should be looked into by the police and if allegations

are correct police shall take appropriate action. With the above

directions this writ petition is disposed of.

J.B.KOSHY, JUDGE

T.R.RAMACHANDRAN NAIR, JUDGE

prp

J.B.KOSHY & K.P.BALACHANDRAN, JJ.

——————————————————–

O.P.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

1th January, 2007