Kerala High Court
Divakaran vs Leelamany on 19 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8038 of 2009(Y)
1. DIVAKARAN, S/O.NARAYANAN, AGED 53 YEARS,
... Petitioner
Vs
1. LEELAMANY, W/O.DIVAKARAN,
... Respondent
2. RAJESH, S/O.DIVAKARAN,
3. SURENDRAN, S/O.SUKUMARAN,
4. RAVEENDRAN, S/O.SUKUMARAN,
5. SASEENDRAN @ SABU, S/O.SUKUMARAN,
6. SUMEESH, S/O.SURENDRAN,
7. SUPERINTENDENT OF POLICE,
8. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.A.C.DEVASIA
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :19/03/2009
O R D E R
P.R.RAMAN & P.S.GOPINATHAN, JJ.
--------------------------------------
W.P.(C)No.8038 of 2009
-------------------------------------
Dated 19th March, 2009
JUDGMENT
Raman, J.
Notice was issued by Special Messenger and service is complete.
Heard Government Pleader. On the facts and circumstances of the case, there
will be a direction to the eighth respondent to give necessary protection to the
life of the petitioner so long as there is any threat.
The writ petition is closed.
P.R.RAMAN
JUDGE
P.S.GOPINATHAN
JUDGE
TKS