IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4243 of 2009(E)
1. K.A.VINCENT, BRIDGEET LANDMARK ENGINEERS
... Petitioner
Vs
1. DUNSTON L.NARONA
... Respondent
2. ABDUL SAMAD,PROPRIETOR,
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.ABRAHAM JOHN
For Respondent :SRI.P.V.JYOTHI PRASAD
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :16/02/2009
O R D E R
J.B. Koshy,Ag.C.J. & V.Giri, J.
—————————————-
W.P.(C) No. 4243 of 2009 E
—————————————-
Dated this the 16th day of February, 2009
Judgment
Koshy, Ag.C.J.
This is a petition for police protection. The learned counsel
for the respondent submitted that all the allegations are not correct. We
are not expressing any opinion regarding merits of the disputes between
the petitioner and respondents. The learned counsel for the respondents
also submits that they are not threatening the petitioner. At the same
time, cheques issued were in the possession of the first respondent.
Police protection order cannot be used as shield when petition under
section 138 of the Negotiable Instruments Act is launched. We are not
expressing any opinion regarding the merits of disputes between the
petitioner and the respondents. However, we direct the police to see that
law and order is maintained and lives of both sides are not endangered.
The writ petition is disposed of accordingly.
J.B.Koshy
Acting Chief Justice
V. Giri
Judge
vaa