IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19226 of 2009(W)
1. SREEKUMARI,D/O.SATHYABHAMA,DEVASWOM
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. CIRCLE INSPECTOR OF POLICE,PEROORKADA
3. B.SUKU,S/O.BHARGAVAN,KIZHAKKEBHAGAM,
4. PRAMOD.S.R,S/O.SUSEELAN,PRAMOD NIVAS,
For Petitioner :SRI.V.R.GOPU
For Respondent :SRI.V.S.AFSAL KHAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :08/10/2009
O R D E R
KURIAN JOSEPH & P.Q.BARKATH ALI, JJ.
-----------------------------------------
W.P(C)No.19226 of 2009
-----------------------------------------
Dated this the 8th day of October, 2009
JUDGMENT
Kurian Joseph,J.
The writ petition is filed with the following prayer:-
i) issue a writ in the nature of mandamus commanding
respondents 1 and 2 to grant police protection to the
petitioner for protecting life and property of the petitioner
as requested in Ext.P5.
Learned counsel appearing for respondents 3 and 4 submits that
they will not cause any obstruction either for the construction of
the compound wall or for that matter for enjoyment of the
property by the petitioner. Unless the petitioner is lawfully
interdicted by the civil court or a competent forum, she cannot be
prevented from enjoying her property absolutely. In the event of
any obstruction regarding such enjoyment, the Police will render
necessary assistance.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
(P.Q.BARKATH ALI, JUDGE)
ahg.
KURIAN JOSEPH &
P.Q.BARKATH ALI, JJ.
—————————
W.P(C)No.19226 of 2009
—————————-
JUDGMENT
8th October, 2009