IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5975 of 2008(J)
1. DEEPA XAVIER, AGED 34 YEARS,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE, ALUVA
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. GIJO BABY, AGED 36 YEARS,
For Petitioner :SRI.V.JOHN SEBASTIAN RALPH
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :22/02/2008
O R D E R
H.L.DATTU, C.J. & K.M.JOSEPH, J.
------------------------------------------------------
W.P.(C) No.5975 of 2008-J
-------------------------------------------------------
Dated, this the 22nd day of February, 2008
JUDGMENT
H.L.Dattu, C.J.
Smt.K.Meera, learned Government Pleader takes notice for
respondents 1 to 3. Adv. Sri.C.S.Manu takes notice for the 4th respondent.
(2). The hassle between the husband and wife is projected in
this writ petition. The petitioner seeks police protection for her life and
property.
(3). On instruction, Smt.Meera, learned Government Pleader
has filed the report of the 3rd respondent, namely, the Sub Inspector of
Police, Aluva Police Station, Ernakulam District. In that, it is stated that the
4th respondent was called to the police station and he has been advised
properly.
(4). It is also stated in the report that a case has been
registered against the 4th respondent under Section 498A of the Indian Penal
Code and the 4th respondent has obtained anticipatory bail in respect of the
said crime on 21-01-2008.
(5). Since the police authorities have already taken
proceedings against the 4th respondent, at this stage, it is not necessary to
pass any further orders. Accordingly, the writ petition is disposed of, as
having become unnecessary.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.M.JOSEPH)
JUDGE
MS