High Court Kerala High Court

Mohammed Illyas vs Safarulla on 3 February, 2009

Kerala High Court
Mohammed Illyas vs Safarulla on 3 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1981 of 2009(J)


1. MOHAMMED ILLYAS, S/O. ABDUL KHADER,
                      ...  Petitioner
2. THAJUDEEN, S/O. ABDUL MAJEED,

                        Vs



1. SAFARULLA, S/O. ABDUL HAMEED, AGED
                       ...       Respondent

2. JAMEELA, D/O. ABDUL HAMEED, AGED

3. MARIAM BEEV I, D/O. ABDUL HAMEED,

4. RIYAS, S/O. ABDUL SALAM (KHALID),

5. ABDUL SALAM (KHALID), CHARUVILA VEEDU,

6. CIRCLE INSPECTOR OF PLICE,

7. STATE OF KERALA, REP. BY

                For Petitioner  :SRI.R.ANILKUMAR

                For Respondent  :SRI.K.MOHANAKANNAN

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

 Dated :03/02/2009

 O R D E R
                     J.B. KOSHY, Ag.C.J. &
                              V.GIRI, J.
              -------------------------
                       W.P.(C).No.1981 of 2009
              -------------------------
                Dated this the 3rd day of February, 2009.


                             JUDGMENT

Koshy, Ag.C.J.

This is a petition seeking police protection. There are

civil disputes between the parties. If any of the civil court

orders are violated, it is for the parties to approach the civil

court itself.

2. We are not expressing any opinion regarding the

merits of the family disputes or the civil disputes between the

parties. This court is not an executing court of the orders

passed by the civil court. However, police shall see that law

and order is maintained and lives of both sides are not

endangered.

Writ petition is disposed of as above.

Sd/-

(J.B. KOSHY)
ACTING CHIEF JUSTICE

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. to Judge