IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20200 of 2008(D)
1. SULOCHANA, W/O.RAVEENDRA PANICKER,
... Petitioner
2. S.R.PRAKASH, S/O.RAVEENDRA PANICKER,
Vs
1. THE DISTRICT SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. PREMKUMAR @ PANAN SURESH,
For Petitioner :SRI.JOHNSON GOMEZ
For Respondent :SRI.M.RAMASWAMY
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :06/08/2008
O R D E R
K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
--------------------------------------
W.P.(C). No.20200 OF 2008
--------------------------------------
Dated this the 6th day of August, 2008
J U D G M E N T
~~~~~~~~~~~
Balakrishnan Nair, J.
The petitioners are mother and son. They have
approached this court alleging there is threat to their life from
the part of the 4th respondent and the police have not taken
any steps to protect them.
2. The 4th respondent submitted that he has no
intention, whatsoever, to physically harm or harass the
petitioners. This Court has already passed an interim order on
22.7.2008 in favour of the 1st petitioner.
3. In view of the above position, this writ petition is
disposed of maintaining the above interim order. It is
submitted on behalf of the 2nd petitioner and the 4th respondent
that they have no intention to attack each other and they will
W.P.(C) No.20200/2008 2
resolve their differences through the forums provided under
law. This submission is also recorded.
The writ petition is disposed of as above.
(K.BALAKRISHNAN NAIR, JUDGE)
(M.C.HARI RANI, JUDGE)
ps