Kerala High Court
Chandramathy Amma vs Superintendent Of Police on 29 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8064 of 2007(I)
1. CHANDRAMATHY AMMA, W/O.LATE
... Petitioner
2. SREEDEVI, D/O.CHANDRAMATHY AMMA,
3. HARIKRISHNAN (MINOR), S/O.JAYAKUMAR,
4. GEETHU (MINOR), D/O.JAYAKUMAR,
Vs
1. SUPERINTENDENT OF POLICE, ALAPPUZHA.
... Respondent
2. CIRCLE INSPECTOR OF POLICE, CHERTHALA.
3. SUB INSPECTOR OF POLICE,
4. JAYAKUMAR, S/O.BALAKRISHNAN NAIR,
5. VIJAYAKUMAR, S/O.BALAKRISHNAN NAIR,
6. NANDAKUMAR, BALAKRISHNAN NAIR,
For Petitioner :SMT.C.G.BINDU
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :29/03/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
------------------------------------------------------
W.P.(C).NO. 8064 OF 2007
-----------------------------
Dated this the 29th day of March, 2007.
JUDGMENT
Koshy, J.
This is a petition for police protection. We have already passed an
Interim Order dated 9.3.07. Learned Government Pleader submitted that
now there is no threat. Without expressing any opinion regarding the merits
of the case, we direct the police to see that life of the parties are not
endangered.
The Writ Petition is disposed of by making the Interim Order absolute.
J.B.KOSHY, JUDGE.
T.R.RAMACHANDRAN NAIR, JUDGE.
bkn