IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32209 of 2008(H)
1. SAJEEV KUMAR K.A.,'PUNARTHAM'
... Petitioner
Vs
1. M/S.HDFC, HDFC HOUSE, P.B.NO.1667,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.PHILIP J.VETTICKATTU
For Respondent :SRI.KKM.SHERIF
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :23/01/2009
O R D E R
J.B. KOSHY, Ag.C.J. &
V.GIRI, J.
-------------------------
W.P.(C).No.32209 of 2008
-------------------------
Dated this the 23th day of January, 2009.
JUDGMENT
Koshy, Ag.C.J.
This is a petition seeking police protection.
2. The first respondent has filed a counter affidavit and
it has denied the allegations made in the writ petition. It is also
stated that the 1st respondent or any of its employees have never
threatened the petitioner through phone or in person.
It is submitted by the petitioner that after the passing of
the interim order, there is no problem. Therefore, making the
interim order absolute, the writ petition is disposed of.
Sd/-
(J.B. KOSHY)
ACTING CHIEF JUSTICE
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//