High Court Kerala High Court

K.G.Ratna Bai vs State Of Kerala on 1 June, 2009

Kerala High Court
K.G.Ratna Bai vs State Of Kerala on 1 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14972 of 2009(N)


1. K.G.RATNA BAI,LAKSHMI NIVAS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY STATION HOUSE
                       ...       Respondent

2. AKHILA BHARATHA AYYAPPA SEVA SANGAM,

3. R.BALACHANDRAN PILLAI,SECRETARY,

                For Petitioner  :SRI.K.MADHUSOODHANAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :01/06/2009

 O R D E R
             P.R.RAMAN & P.BHAVADASAN, JJ.

                   -------------------------------

                    W.P.(C) No.14972 of 2009

                   -------------------------------

                 Dated this the 1st June, 2009

                         J U D G M E N T

Raman, J.

After going through the writ petition, we are

satisfied that civil rights are involved to be adjudicated.

Primarily, the question is as to whether the petitioner or

respondents 2 and 3 are in possession of the property in

question, and that has to be established in a Court of Law. If so,

the remedy of the petitioner is to approach the Civil Court.

Without prejudice to such remedy, the writ petition is dismissed.

P.R.RAMAN, JUDGE

P.BHAVADASAN , JUDGE.

nj.