IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10926 of 2007(A)
1. RAJI MOL, D/O VICTORIA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. SUB INSPECTOR OF POLICE,
3. RAJAYYAN, S/O THANKAYYAN,
4. SUNDARAN, S/O THANKAYYAN,
5. SANTHOSH KUMAR, S/O THANKAYYAN,
6. USHA, D/O KAMALAN, VEERANKAVU VILLAGE,
7. BABU, S/O KAMALAN, VEERANKAVU VILLAGE,
8. AMBILI, D/O KAMALAN, VEERANKAVU VILLAGE,
9. LEELA, D/O KUNJI, VEERANKAVU VILLAGE,
10. OMANA, D/O ROSAMMA, VEERANKAVU VILLAGE,
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :SRI.RAM MOHAN.G.
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :12/04/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------
W.P.(C).NO.10926 OF 2007 (A)
-----------------------------------
Dated this the 12th day of April, 2007
J U D G M E N T
KOSHY,J.
This is a petition for police protection. It is submitted that
there a direction from the civil court to maintain status quo. In a
petition filed under Article 226 of the Constitution of India, we
cannot decide the dispute between the parties and what is status
quo etc. are to be decided by the civil court and not by this Court.
We dispose of this writ petition with the direction to the police to
see that law and order is maintained and lives of both parties are
not endangered without expressing any opinion regarding the
merits of the civil disputes.
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