High Court Kerala High Court

Aneed vs The Superintendent Of Police … on 8 January, 2007

Kerala High Court
Aneed vs The Superintendent Of Police … on 8 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33864 of 2006(F)


1. ANEED, S/O. SVISANKARAKURUPPU,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE (RURAL)
                       ...       Respondent

2. THE DEPUTY SUPERINTENDENT OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. VASANTHA KUMARY, SARATH NIVAS,

5. SAHADEVAN, SARATH NIVAS,

6. SARATH, SARATH NIVAS,

                For Petitioner  :SRI.M.R.RAJESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :08/01/2007

 O R D E R
                     J.B.KOSHY & K.P.BALACHANDRAN,JJ.

                     ------------------------------

                         W.P.(C)No.33864 OF 2006

                     ------------------------------

                          Dated 8th January, 2007



                                   JUDGMENT

Koshy,J
.

This is a petition for police protection. Without

expressing any opinion on merits of the civil disputes, police

is directed to see that lives of the petitioner and his family

members are not endangered and subsisting civil court orders

are not violated.

The writ petition is disposed of accordingly.

J.B.KOSHY

JUDGE

K.P.BALACHANDRAN

JUDGE

tks