High Court Kerala High Court

Molly Chacko vs State Of Kerala on 1 January, 2009

Kerala High Court
Molly Chacko vs State Of Kerala on 1 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36950 of 2008(W)


1. MOLLY CHACKO, AGED 65,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. SUPERINTENDENT OF POLICE, KOLLAM.

3. SUB INSPECTOR OF POLICE, PUNALUR

4. SUNIL.G, AGED 33, S/O.GOPALAN,

                For Petitioner  :SRI.PRAVEEN K. JOY

                For Respondent  :SRI.ABRAHAM P.GEORGE

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :01/01/2009

 O R D E R
                   J.B.KOSHY, Ag.CJ & V.GIRI, J.
                   ===========================
                  W.P.(C).No.36950 of 2008 - W
                ===============================
              Dated this the 1st day of January, 2009.

                           J U D G M E N T

Koshy, Ag.CJ.

This is a petition to grant police protection for life and

property with regard to property dispute. One has to approach

civil court regarding property dispute. We direct the police to see

that law and order is maintained and life of the parties are not

endangered.

The writ petition is disposed of accordingly.

J.B.KOSHY, ACTING CHIEF JUSTICE

V.GIRI, JUDGE

bkn/-