IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6749 of 2009(K)
1. IBRAHIM KUTTY, AGED 52 YEARS,
... Petitioner
Vs
1. CIRCLE INSPECTOR OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE/STATION HOUSE
3. SASI, S/O.MADHAVAN, MUTHIRAPARAMBIL
4. MOHANDAS, S/O.KESHAVAN, KUNNATHU HOUSE,
5. BENNI, S/O.MATHUKUTTY, KUTHOORU HOUSE,
6. KUNJIMON, S/O.ABDUL RAHIMAN,
7. MUHAMMEDKUTTY, S/O.BEERAN, PULICHARAM
8. DEVASSIKUTTY, S/O.ANTHONI,
9. K.M.VARGHESE, S/O.MATHAYIKUTTI,
10. AJITHA, S/O.PEETHAMBARAN,
11. SHANTHA GEORGE, PANAKKAL HOUSE,
12. MURALIK.K.S., SUVARNA ELECTRICALS,
13. UNNIMON (TAILOR) KIDANGOOR DESOM,
14. ANTONY, S/O.DEVASSIKUTTY, MANDUMPAL
15. KRISHNANKUTTY (TAILOR SHOP),
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :03/03/2009
O R D E R
J.B.KOSHY, Ag.C.J & V.GIRI, J.
-------------------------------
W.P.(C).NO.6749 OF 2009 (K)
-----------------------------------
Dated this the 3rd day of March, 2009
J U D G M E N T
KOSHY,Ag.CJ.
Petitioner wants police protection to carry out the
construction of the building in the property belonging to one
Chekkunni. Petitioner is the power of attorney holder of
Chekkunni. The 3rd respondent in the writ petition obtained
an interim injunction regarding the ingress and egress to that
property. It is for the petitioner to take steps to vacate the
injunction order. It is for the petitioner to approach the Civil
court against the obstruction caused to the construction of the
building. Whether construction of the building will cause
obstruction to ingress and egress etc. can be considered only
by a Civil court and police protection in pending civil matters
cannot be granted. In any event, petitioner can approach the
Civil court and get appropriate order of injunction if he has a
good case. Therefore, we are unable to grant a police
WPC.6749/09 2
protection order. However, police is directed to see that law
and order is maintained. With the above directions, this writ
petition is disposed of.
J.B.KOSHY
ACTING CHIEF JUSTICE
V.GIRI
JUDGE
prp
J.B.KOSHY & THOMAS P. JOSEPH, JJ.
——————————————————–
M.F.A.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
6th November, 2008