IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29186 of 2010(W)
1. JESNA RACHEL, D/O. KUTTAPPAN,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. RAVIKUMAR, S/O. SANKARAN NAIR,
5. KUTTAN, S/O. AZHAKAN, OLOMANA HOUSE,
6. JAMES, S/O. CHERIAN, AGED 45,
7. MANOJ, S/O. KUTTAN, AGED 32,
8. AJI, S/O. KUTTAPPAN, MUKKUNKAL HOUSE,
9. SOMAN, S/O. KUTTAPPAN, PALLIKKAL HOUSE,
10. SABU, THADATHIL HOUSE,
11. BABURAJ, S/O. THANKAN,
For Petitioner :SRI.R.MURALEEKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :29/09/2010
O R D E R
THOTTATHIL B. RADHAKRISHNAN & P. BHAVADASAN, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.C. No. 29186 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 29th day of September, 2010.
JUDGMENT
Thottathil B. Radhakrishnan, J,
Heard learned counsel for the petitioner and the
learned Government Pleader. Having regard to the nature of
the directions being issued hereunder, notice to private
respondents is dispensed with, reserving their right to seek
re-hearing of this writ petition, if needed.
2. Petitioner complains about something that can
be called as an offshoot of a civil dispute. The private
respondents are allegedly violating orders of injunction and
attempting to trespass. It is also stated that an FIR has been
registered for offences punishable under Sections 447, 427,
354 and 506(ii) Indian Penal Code.
3. Obviously, the police has to ensure that law
and order is maintained and any threat to life, upon
complaint, is immediately looked into and dealt with in
accordance with law.
WPC.29186/10. 2
With this direction, this writ petition is disposed of.
Thottathil B. Radhakrishnan,
Judge
P. Bhavadasan,
Judge
sb.