High Court Kerala High Court

Mrs. K. Beena Babu Khan vs Superintendent Of Police on 3 February, 2009

Kerala High Court
Mrs. K. Beena Babu Khan vs Superintendent Of Police on 3 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2234 of 2009(N)


1. MRS. K. BEENA BABU KHAN,
                      ...  Petitioner

                        Vs



1. SUPERINTENDENT OF POLICE, KOLLAM.
                       ...       Respondent

2. SUB INSPECTOR OF POLICE, PUNALOOR.

3. U. SYOOR KHAN,

4. UDUMAN RAUTHER,

                For Petitioner  :SRI.DEVAN RAMACHANDRAN

                For Respondent  : No Appearance

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.2234 of 2009
            -------------------------
              Dated this the 3rd day of February, 2009.


                           JUDGMENT

Koshy, Ag.C.J.

This is a petition seeking police protection. The

petitioner is residing along with her son in Kakkodu Village

near Punalur. Her husband is employed in Gulf countries. It is

her case that her in-laws are threatening her.

2. Learned Government Pleader, on instructions,

submits that there are family disputes and disputes regarding

property.

3. We are not expressing any opinion regarding the

merits of the family disputes or the civil disputes between the

parties. That has to be decided elsewhere. 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