IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2234 of 2009(N)
1. MRS. K. BEENA BABU KHAN,
... Petitioner
Vs
1. SUPERINTENDENT OF POLICE, KOLLAM.
... Respondent
2. SUB INSPECTOR OF POLICE, PUNALOOR.
3. U. SYOOR KHAN,
4. UDUMAN RAUTHER,
For Petitioner :SRI.DEVAN RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :03/02/2009
O R D E R
J.B. KOSHY, Ag.C.J. &
V.GIRI, J.
-------------------------
W.P.(C).No.2234 of 2009
-------------------------
Dated this the 3rd day of February, 2009.
JUDGMENT
Koshy, Ag.C.J.
This is a petition seeking police protection. The
petitioner is residing along with her son in Kakkodu Village
near Punalur. Her husband is employed in Gulf countries. It is
her case that her in-laws are threatening her.
2. Learned Government Pleader, on instructions,
submits that there are family disputes and disputes regarding
property.
3. We are not expressing any opinion regarding the
merits of the family disputes or the civil disputes between the
parties. That has to be decided elsewhere. However, police
shall see that law and order is maintained and lives of both
sides are not endangered.
Writ petition is disposed of as above.
Sd/-
(J.B. KOSHY)
ACTING CHIEF JUSTICE
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge