IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5565 of 2010(U)
1. NITHEESH T.G.AGED 25 YEARS,
... Petitioner
2. DIVYAKRISHNAN P., AGED 22 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DEPUTY SUPERINTENDENT OF POLICE,
3. CIRCLE INSPECTOR OF POLICE,
4. SUB INSPECTOR OF POLICE, ENATHU
5. VISWAMBARAN, VIKAS BHAVAN, AHUVAYOOR
For Petitioner :SRI.UNNI. K.K. (EZHUMATTOOR)
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :22/02/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
--------------------------------------------------
W.P(C). NO. 5565 OF 2010 U
---------------------------------------------------
Dated this the 22nd February, 2010
JUDGMENT
K.M. Joseph, J.
The case of the petitioner, in brief, is as follows:
First petitioner is aged 25 and second petitioner is aged
about 22years. They were in love for the last several years.
They submitted application before the Sub Registrar, Thiruvalla
on 4.2.2010. The fifth respondent who is the Ex-Panchayat
President belonging to the present ruling political party, with the
help of some goondas and with the aid of respondents 2 to 4
attacked the house of the petitioner and other relatives. Fifth
respondent is the second petitioner’s Uncle.
2. Learned Government Pleader on instructions submits
that the parents of the second petitioner filed a complaint and it
is stated that having regard to the facts, police will not interfere
with the affairs of the petitioners. We record the same and
direct that respondents 2 to 4 will not harass the petitioners and
WPC.5565/2010 U 2
their family members, unless it is necessary in connection with
some offence, in which case investigation can be done in
accordance with law. With regard to the prayer for police
protection, in view of the present position, we leave it open.
The Writ Petition is disposed of as above.
Sd/=
K.M. JOSEPH,
JUDGE
Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk. // True Copy //
PS to Judge