IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10947 of 2010(P)
1. DONAR.G. KOMATH, S/O. LATE.GOPALAN.K.V.
... Petitioner
2. SHINEY DONAR, W/O. DONAR.G.KOMATH
Vs
1. CIRCLE INSPECTOR OF POLICE NJARAKKAL
... Respondent
2. SUB INSPECTOR OF POLICE, NJARAKKAL
3. LALAN @ KOCHIKKARAN LALAN,
4. SURESH MANI @ PAANDI SURESH,
5. BONEY JOSEPH, S/O. SANDHYAAVU @ XAVIER,
6. THOMAS.M.J., S/O. JOSEPH,
7. SCARIA @ NEGRO KARACHAN,
8. PADMANABHAN S/O. VELAYUDHAN,
For Petitioner :SRI.SHERRY J. THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :31/03/2010
O R D E R
K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
------------------------------------------------------
W.P.(C) No.10947 of 2010-P
----------------------------------------------
Dated, this the 31st day of March, 2010
J U D G M E N T
K.M.Joseph, J.
Petitioner seeks police protection.
2. We heard the learned counsel for the petitioner
and also the learned Government Pleader. Going through the
allegations and after hearing the learned counsel for the
petitioner we take the view that it is more appropriate that the
petitioner approaches the Civil Court. In fact, the learned
counsel for the petitioner submits that petitioner has already
taken steps to move the Civil Court.
Without prejudice to the right of the petitioner to
seek appropriate relief in the civil suit and also further
directing that if the petitioner complains about the
commission of any cognizable offence, necessary action shall
be taken in accordance with law, the writ petition is disposed
of.
(K.M.JOSEPH)
JUDGE.
(M.L.JOSEPH FRANCIS)
JUDGE.
MS