IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38507 of 2010(K)
1. M.K.RAVEENDRAN, AGED 49 YEARS,
... Petitioner
2. GIRIJA MANI, AGED 44 YEARS, W/O.
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. THE DEPUTY SUPERINTENDENT OF POLICE,
4. THE CIRCLE INSPECTOR OF POLICE,
5. THE SUB INSPECTOR OF POLICE,
6. MR.KRISHNA S.GUPTA, S/O. SAKARA GUPTAN,
For Petitioner :SRI.U.BALAGANGADHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :14/01/2011
O R D E R
R. BASANT &
K. SURENDRA MOHAN, JJ.
-------------------------------------------------
W.P.(C) No. 38507 of 2010-K
-------------------------------------------------
Dated this the 14th day of January, 2011
JUDGMENT
Basant,J.
This writ petition filed on 22/12/10 is coming up for
admission hearing today. The learned counsel for the petitioners
prays for time to produce further documents. We turned down
the request. We request the learned counsel for the petitioners
to make his submission. According to the petitioners, they and
the 6th respondent are siblings. The 6th respondent is allegedly
obstructing the right of the petitioners in respect of the
properties given to them by their father. They are already
before the civil court, it is further submitted.
2. Has the dispute regarding properties been resolved by
the civil court? Admittedly, final orders have not been passed.
Has the civil court passed any interim order? No interim orders
W.P.(C) No. 38507 of 2010 -: 2 :-
have been passed. Why is it that the parties are not seeking
interim orders from the civil court? No satisfactory response is
received. There evidently is a civil dispute between the parties.
That dispute relates to property. The alleged threat to life and
person perceived by the petitioners is a sequel or consequence of
the property dispute. Without and before resolving the property
dispute, no effective relief can be granted to the parties by this
Court invoking the powers under Art.226 of the Constitution.
Such civil dispute between the parties have not obviously been
resolved. We do not, in these circumstances, find any merit in
the prayer for police protection raised in this petition.
3. This writ petition is accordingly dismissed with an
observation that the parties must get their civil disputes resolved
in accordance with law.
Sd/-
R. BASANT
(Judge)
Sd/-
K. SURENDRA MOHAN
(Judge)
Nan/
//true copy// P.S. to Judge