IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6287 of 2008(W)
1. CHERIAN, S/O.PYLEE, KOLATHU HOUSE,
... Petitioner
Vs
1. THE DISTRICT SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. CHANDRAN, S/O.GOVINDAN,
For Petitioner :SRI.V.K.SUNIL
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :26/09/2008
O R D E R
K. BALAKRISHNAN NAIR & V.K.MOHANAN, JJ.
----------------------------------------
W.P.(C) No.6287 OF 2008
----------------------------------------
Dated this the 26th day of September, 2008
J U D G M E N T
~~~~~~~~~~~~
Balakrishnan Nair, J.
In this case, this Court has already passed an interim
order, on 22.9.2008, directing the petitioner to move the 3rd
respondent, if there is any threat to his life from the part of the
4th respondent and also directed the 3rd respondent to take
necessary action to protect the petitioner from the 4th
respondent. In view of the said interim order, no further orders
are required in this writ petition. Accordingly, it is closed,
maintaining that interim order.
(K.BALAKRISHNAN NAIR, JUDGE)
(V.K.MOHANAN, JUDGE)
ps