Kerala High Court
M.N. Ajith vs The Superintendent Of Police on 19 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1838 of 2009(R)
1. M.N. AJITH, S/O. M.P. DAMODARAN,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. SUBHAGAN, S/O. KARTHIKEYAN THARAYIL
5. SURENDRAN, S/O. BHASKARAN,
6. K.V. GEORGE, DS/O. VARGHESE,
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :19/01/2009
O R D E R
J.B. Koshy,Ag.C.J. & V. Giri, J.
————————————–
W.P. ) No. 1838 of 2008 R
—————————————
Dated this the 19th day of January, 2009
Judgment
Koshy,Ag.C.J.
This is a petition for police protection.
Government Pleader takes notice. Police is directed to
see that Ext.P1 status quo order is strictly enforced and Ext.P2 is
considered and if the allegations are correct, take appropriate
action.
The writ petition is disposed of accordingly.
J.B.Koshy
Acting Chief Justice
V. Giri
Judge
vaa
W.A. No./2009 2