High Court Kerala High Court

C.S.Kuttappan vs The Sub Inspector Of Police on 21 November, 2008

Kerala High Court
C.S.Kuttappan vs The Sub Inspector Of Police on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24844 of 2008(G)


1. C.S.KUTTAPPAN, CHUTTIPARA MEMURIKYIL,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE
                       ...       Respondent

2. MOHANAN, MULANTHARATHADATHIL

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :21/11/2008

 O R D E R
      K.BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
        -------------------------------------------------------------
                  W.P.(C)No. 24844 OF 2008 G
          -----------------------------------------------------
           DATED THIS THE 21st DAY OF NOVEMBER, 2008

                          J U D G M E N T

Balakrishnan Nair, J.

The petitioner’s son who is aged about 18 years eloped with

the daughter of the second respondent aged 20 years. Later, the

couple decided to separate and now, they are residing with their

respective parents. Alleging that the first respondent is

threatening the petitioner to compel him to solemnise the

marriage of his son with the daughter of the second respondent,

this Writ Petition is filed.

2. The learned Government Pleader upon instructions

submitted that the first respondent has no intention whatsoever

to compel the petitioner or others to solemnise the marriage of

the son of the petitioner and the daughter of the 2nd respondent.

This submission is recorded and the Writ Petition is disposed of.

K.BALAKRISHNAN NAIR, JUDGE.

M.C.HARI RANI, JUDGE.

dsn