Kerala High Court
M.Vijayakumari vs Sub Inspector Of Police on 21 December, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26646 of 2009(A)
1. M.VIJAYAKUMARI,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. CHANDRAN, S/O.THANKAMONY,
For Petitioner :SRI.G.HARIHARAN
For Respondent :SRI.SAJAN VARGHEESE K.
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :21/12/2009
O R D E R
KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.P. (C) NO. 26646 OF 2009
---------------------------------------------
Dated this the 21st day of December, 2009
JUDGMENT
Kurian Joseph, J.
The petitioner approached this Court seeking police protection.
Admittedly, there are civil disputes between the petitioner and the second
respondent. The petitioner submits that she needs protection to enter into
her property and to enjoy the same. According to the second respondent,
the petitioner does not have any right over the property. Thus, the
disputes are to be settled before the civil court. Therefore, relegating the
parties to settle their disputes before the civil court, the Writ Petition is
dismissed.
(KURIAN JOSEPH)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
sp/
2
KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.
W.P.(C)NO.26646/2009
JUDGMENT
21st December, 2009