Kerala High Court
K.G.Ratna Bai vs State Of Kerala on 1 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14972 of 2009(N)
1. K.G.RATNA BAI,LAKSHMI NIVAS,
... Petitioner
Vs
1. STATE OF KERALA,REP.BY STATION HOUSE
... Respondent
2. AKHILA BHARATHA AYYAPPA SEVA SANGAM,
3. R.BALACHANDRAN PILLAI,SECRETARY,
For Petitioner :SRI.K.MADHUSOODHANAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :01/06/2009
O R D E R
P.R.RAMAN & P.BHAVADASAN, JJ.
-------------------------------
W.P.(C) No.14972 of 2009
-------------------------------
Dated this the 1st June, 2009
J U D G M E N T
Raman, J.
After going through the writ petition, we are
satisfied that civil rights are involved to be adjudicated.
Primarily, the question is as to whether the petitioner or
respondents 2 and 3 are in possession of the property in
question, and that has to be established in a Court of Law. If so,
the remedy of the petitioner is to approach the Civil Court.
Without prejudice to such remedy, the writ petition is dismissed.
P.R.RAMAN, JUDGE
P.BHAVADASAN , JUDGE.
nj.