High Court Kerala High Court

P.D.Komalam vs Deputy Superintendent Of Police on 20 March, 2007

Kerala High Court
P.D.Komalam vs Deputy Superintendent Of Police on 20 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9292 of 2007(F)


1. P.D.KOMALAM, W/O.PREMNATH,
                      ...  Petitioner
2. PREMNATH.T, PATTOM VELIYIL HOUSE,

                        Vs



1. DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. SUB INSPECTOR OF POLICE,

4. R.PRATHEEP, S/O.RAGHAVAN,

5. MR.HARIDAS, PUTHENCHIRAYIL,

                For Petitioner  :SRI.S.KRISHNAMOORTHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :20/03/2007

 O R D E R
                  J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                ------------------------------------------------------

                                W.P.(C).NO.9292 OF 2007

                                -----------------------------

                    Dated this the 20th day of March, 2007.


                                        JUDGMENT

Koshy, J.

This is a petition for police protection. We are not expressing any

opinion regarding the merits of the civil dispute between the parties in a Writ

Petition filed under Article 226 of Constitution of India. The question of

existence of a pathway or title, possession etc. are not decided in this case.

We only direct the police to keep law and order and consider the complaint

filed by the petitioner and if the allegations are correct, take appropriate

actions. However parties have to approach the Civil Court for settling civil

dispute.

The Writ Petition is disposed accordingly.

J.B.KOSHY, JUDGE.

T.R.RAMACHANDRAN NAIR, JUDGE.

bkn