High Court Kerala High Court

Rajan vs The Circle Inspector Of Police on 26 May, 2009

Kerala High Court
Rajan vs The Circle Inspector Of Police on 26 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13829 of 2009(W)


1. RAJAN, S/O.APPU, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR OF POLICE,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. L.BEENA, T.C. 41/1431,

                For Petitioner  :SRI.R.MANOJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :26/05/2009

 O R D E R
               P.R.RAMAN & P.BHAVADASAN, JJ.

                    -------------------------------

                     W.P.(C) No.13829 of 2009

                    -------------------------------

                   Dated this the 26th May, 2009

                          J U D G M E N T

Raman, J.

This writ petition is filed by the sixth respondent in

Ext.P3 judgment alleging police harassment. Ext.P3 is pending in

appeal. According to the petitioner, as per Ext.P3 judgment, the

petitioner in the said proceeding is permitted to occupy

T.C.No.41/1431, but the party respondents with the help of

police are trying to induct the petitioner in some other rooms. So

long as the judgment is clear and since the matter is pending in

the appeal, if any variation is sought for by either of the parties,

it can be done only after obtaining orders from the Appellate

Court.

The writ petition is closed with the above directions.

P.R.RAMAN, JUDGE

P.BHAVADASAN , JUDGE.

nj.