IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5639 of 2007(U)
1. MUJEEB, AGED 32, S/O. K.H.ABDUL SALAM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUPERINTENDENT OF POLICE,
3. SUB INSPECTOR OF POLICE,
4. SHIJU SALAM, AGED 33, S/O. ABDUL SALAM,
5. HASSAN PILLAI, AGED 58,
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :20/02/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------
W.P.(C).NO.5639 OF 2007 (U)
-----------------------------------
Dated this the 20th day of February, 2007
J U D G M E N T
KOSHY,J.
This is a petition for police protection. Without expressing
any opinion regarding the merits of the civil disputes, if any,
between the parties and without prejudice to the rights of the
parties in approaching the civil court, we direct the police to see
that law and order is maintained and lives of both parties are not
endangered. However, complaints, if any, received from the
petitioner should be looked into by the police and if allegations
are correct police shall take appropriate action. With the above
directions this writ petition is disposed of.
J.B.KOSHY, JUDGE
T.R.RAMACHANDRAN NAIR, JUDGE
prp
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
——————————————————–
O.P.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
1th January, 2007