High Court Kerala High Court

Mathai vs District Superintendent Of … on 21 January, 2009

Kerala High Court
Mathai vs District Superintendent Of … on 21 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2225 of 2009(M)


1. MATHAI, AGED 87,S/O.PAILY, PARIARATHU
                      ...  Petitioner

                        Vs



1. DISTRICT SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. CIRLE INSPECTOR OF POLICE

3. THE SUB IISNPECTOR OF POLCIE POTHANIKADU

4. APPUKUTTAN, MADAVILAKATH HOUSE,

5. P.M.MEERAN, POONAKUDIL PIDAVOORKARA,

6. BABY PAUL, PARIYARATHU HOUSE,

7. IBRAHIM KETTIYANKOTTU HOUSE

                For Petitioner  :SRI.T.RAJESH

                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.2225 of 2009
                      -------------------------------------
                     Dated 21st January, 2009

                               JUDGMENT

Koshy, Ag.C.J.

This is a petition for police protection. We are not

expressing any opinion regarding the merits of the civil disputes

between the parties. However, police is directed to see that law and

order is maintained and lives of both parties are not endangered.

The writ petition is disposed of accordingly.

J.B.KOSHY
ACTING CHIEF JUSTICE

V.GIRI
JUDGE

tks