IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7786 of 2009(P)
1. ANNAMMA ABRAHAM, W/O.ABRAHAM,
... Petitioner
2. P.A.ABRAHAM, ADMINISTRATIVE MANAGER,
Vs
1. THE DISTRICT SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. THOMAS PHILIP (SAJAN),
5. ASHOKAN MAMPALLIL/PRAMOD MAMPALLIL,
6. PROMOD MAMPALLIL,
For Petitioner :SRI.ALEX GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :19/03/2009
O R D E R
P.R.RAMAN & P.S.GOPINATHAN, JJ.
--------------------------------------
W.P.(C)No.7786 of 2009
-------------------------------------
Dated 19th March, 2009
JUDGMENT
Raman, J.
The interim relief as sought for was granted by this court. In spite
of service of notice, nobody entered appearance. In the above circumstances,
the interim order is made absolute and police shall continue to afford protection
so long as the threat subsists. However, this will not prevent the parties from
referring any dispute for adjudication in accordance with law.
The writ petition is closed.
P.R.RAMAN
JUDGE
P.S.GOPINATHAN
JUDGE
TKS