IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3273 of 2007(M)
1. N.KUNHI RAMAN NAMBIAR,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. THE DISTRICT COLLECTOR,
3. THE REVENUE DIVISION OFFICER,
4. THE SUPERINTENDENT OF POLICE,
5. SUB INSPECTOR OF POLICE,
6. LAKSHMI, D/O. DHARAPPAN,
For Petitioner :SRI.C.VALSALAN
For Respondent :SRI.M.P.ASHOK KUMAR
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :13/02/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
```````````````````````````
W.P.(C) NO. 3273 OF 2007
```````````````````````````
Dated this the 13th day of February, 2007
J U D G M E N T
KOSHY, J.
This is a petition for police protection. There is already an
order of the RDO and it is submitted that appeal is pending before
the District Collector as Exhibit P5. We are not expressing any
opinion regarding the merits of the civil or other disputes between
the parties under Article 226 of the Constitution of India. The
matter is pending before the District Collector and he has to
decide the matter untramelled by any observations made in this
judgment. If there are disputed civil rights, parties also can
approach the civil court. We are not deciding the question of title
or possession in a petition filed under Article 226 for police
protection. However, we direct the police to see that law and
order is maintained and life of both parties are not endangered.
The District Collector is directed to dispose of Exhibit P5 according
to law as expeditiously as possible.
Writ petition is disposed of as above.
J.B.KOSHY, JUDGE
T.R.RAMACHANDRAN NAIR, JUDGE
Rp