High Court Kerala High Court

E.G. Mohanan vs The Rural Police Superintendent on 19 January, 2009

Kerala High Court
E.G. Mohanan vs The Rural Police Superintendent on 19 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37792 of 2008(Y)


1. E.G. MOHANAN,
                      ...  Petitioner

                        Vs



1. THE RURAL POLICE SUPERINTENDENT,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. PADMINI, W/O. SIVAN,

4. BIJU @ SABU,

                For Petitioner  :SRI.VELLAYANI SUNDARARAJU

                For Respondent  :SRI.MANSOOR.B.H.

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :19/01/2009

 O R D E R

J.B. Koshy,Ag.C.J. & V. Giri, J.

————————————–
W.P. ) No. 37792 of 2008 Y

—————————————
Dated this the 19th day of January, 2009

Judgment

Koshy,Ag.C.J.

This is a petition for police protection. It is the allegation

that petitioner’s house is being destroyed by respondent Nos.3 and

4. It is the contention of respondent Nos.3 and 4 that petitioner’s

father sold the property to third respondent and third respondent, in

turn, sold the same to fourth respondent. In any event, these are

civil disputes. Petitioner obtained an experte judgment, Ext.P1 in the

year 2008 against fourth respondent and no steps are taken to set

aside the exparte judgment. In the above circumstances, we direct

the police to see that law and order is maintained and decree of the

court is respected unless it is interfered with according to law.

Police shall consider Ext.P4 complaint and take appropriate action, if

the allegations are correct.

The writ petition is disposed of accordingly.

J.B.Koshy
Acting Chief Justice

V. Giri
Judge

vaa