High Court Kerala High Court

Nitheesh T.G.Aged 25 Years vs State Of Kerala on 22 February, 2010

Kerala High Court
Nitheesh T.G.Aged 25 Years vs State Of Kerala on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5565 of 2010(U)


1. NITHEESH T.G.AGED 25 YEARS,
                      ...  Petitioner
2. DIVYAKRISHNAN P., AGED 22 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. DEPUTY SUPERINTENDENT OF POLICE,

3. CIRCLE INSPECTOR OF POLICE,

4. SUB INSPECTOR OF POLICE, ENATHU

5. VISWAMBARAN, VIKAS BHAVAN, AHUVAYOOR

                For Petitioner  :SRI.UNNI. K.K. (EZHUMATTOOR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :22/02/2010

 O R D E R
                             K. M. JOSEPH &
                     M.L. JOSEPH FRANCIS, JJ.
               --------------------------------------------------
                   W.P(C). NO. 5565 OF 2010 U
               ---------------------------------------------------
                Dated this the 22nd February, 2010

                               JUDGMENT

K.M. Joseph, J.

The case of the petitioner, in brief, is as follows:

First petitioner is aged 25 and second petitioner is aged

about 22years. They were in love for the last several years.

They submitted application before the Sub Registrar, Thiruvalla

on 4.2.2010. The fifth respondent who is the Ex-Panchayat

President belonging to the present ruling political party, with the

help of some goondas and with the aid of respondents 2 to 4

attacked the house of the petitioner and other relatives. Fifth

respondent is the second petitioner’s Uncle.

2. Learned Government Pleader on instructions submits

that the parents of the second petitioner filed a complaint and it

is stated that having regard to the facts, police will not interfere

with the affairs of the petitioners. We record the same and

direct that respondents 2 to 4 will not harass the petitioners and

WPC.5565/2010 U 2

their family members, unless it is necessary in connection with

some offence, in which case investigation can be done in

accordance with law. With regard to the prayer for police

protection, in view of the present position, we leave it open.

The Writ Petition is disposed of as above.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk. // True Copy //

PS to Judge