High Court Kerala High Court

K.A.Vincent vs Dunston L.Narona on 16 February, 2009

Kerala High Court
K.A.Vincent vs Dunston L.Narona on 16 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4243 of 2009(E)


1. K.A.VINCENT, BRIDGEET LANDMARK ENGINEERS
                      ...  Petitioner

                        Vs



1. DUNSTON L.NARONA
                       ...       Respondent

2. ABDUL SAMAD,PROPRIETOR,

3. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.ABRAHAM JOHN

                For Respondent  :SRI.P.V.JYOTHI PRASAD

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

 Dated :16/02/2009

 O R D E R

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

—————————————-
W.P.(C) No. 4243 of 2009 E

—————————————-
Dated this the 16th day of February, 2009

Judgment

Koshy, Ag.C.J.

This is a petition for police protection. The learned counsel

for the respondent submitted that all the allegations are not correct. We

are not expressing any opinion regarding merits of the disputes between

the petitioner and respondents. The learned counsel for the respondents

also submits that they are not threatening the petitioner. At the same

time, cheques issued were in the possession of the first respondent.

Police protection order cannot be used as shield when petition under

section 138 of the Negotiable Instruments Act is launched. We are not

expressing any opinion regarding the merits of disputes between the

petitioner and the respondents. However, we direct the police to see that

law and order is maintained and lives of both sides are not endangered.

The writ petition is disposed of accordingly.

J.B.Koshy
Acting Chief Justice

V. Giri
Judge

vaa