High Court Kerala High Court

Saraswathy vs Biju on 5 March, 2009

Kerala High Court
Saraswathy vs Biju on 5 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3464 of 2009(K)


1. SARASWATHY, D/O.RATNAMMA,
                      ...  Petitioner

                        Vs



1. BIJU, S/O.MOHANAN, KEEZHKKADI, KALADI,
                       ...       Respondent

2. SHYJU, KEEZHKKADI, KALADI,

3. RAJESH, S/O.RAVI, VALIYAVEEDU,

4. KUTTAN, S/O.GANESHAN NAIR,

5. MADHAVAN PILLAI.S, T.C.50/737,

6. PODIYAN, S/O.CHANDRAN,

7. THE SUB INSPECTOR OF POLICE,

8. THE ASSISTANT COMMISSIONER OF POLICE,

                For Petitioner  :SRI.GOPAKUMAR R.THALIYAL

                For Respondent  :SRI.K.N.PADMAKUMAR

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :05/03/2009

 O R D E R

J.B. Koshy,Ag.C.J. & V. Giri, J.

—————————————-
W.P.(C) No.3464 of 2009 K

—————————————-
Dated this the 5th day of March, 2009

Judgment

Koshy, Ag.C.J.

This is a petition for police protection. There are civil

disputes with regard to right to the property. It is submitted by the

petitioner that she has got a decree in her favour. If that be so, it

is for the petitioner to approach the civil court for execution of the

civil court order.

2. It is also submitted that an appeal is pending and

Ext.R3 (a) shows that an order of status quo is also there. Since the

matter is pending in civil court, we are not expressing any opinion

regarding the civil disputes between the parties in this writ petition

under article 226 of the Constitution of India. However, police is

directed to see that law and order is maintained and lives of both

parties are not endangered.

The writ petition is disposed of accordingly.

J.B.Koshy
Acting Chief Justice

V. Giri
Judge

vaa