IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1159 of 2009(K)
1. INDIAN BANK, CIRCLE OFFICE,
... Petitioner
2. THE ESTATE OFFICER,
Vs
1. THE COMMISSIONER OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. C.K.MURUGESA PILLAI,
4. R.C.PATEL & COMPANY,
5. S.MANI @ KARAMANA MANI,
6. V.GOPI, FLOWER MERCHANT,
7. M/S.M.S.HARDWARES,
For Petitioner :SRI.S.SREEKUMAR
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :21/01/2009
O R D E R
J.B.KOSHY, Ag.C.J. & V.GIRI, J.
--------------------------------------
W.P(C).No.1159 of 2009
-------------------------------------
Dated 21st January, 2009
JUDGMENT
Koshy, Ag.C.J.
This is a petition for police protection to implement
Ext.P6 order so that respondents 3 to 7 can be evicted. It is
submitted that on receipt of notice, respondents 3 and 7 vacated the
premises and the fifth respondent even though agreed to surrender is
not surrendered so far. Inspite of service of notice, respondents did
not appear before this court. In these circumstances, police is
directed to give adequate protection if Ext.P6 is not stayed or
interfered by higher authorities.
The writ petition is disposed of accordingly.
J.B.KOSHY
ACTING CHIEF JUSTICE
V.GIRI
JUDGE
tks