IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34653 of 2006(A)
1. P.M. MUNHI MOHAMED, AGED 45 YEARS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. SHAHASBAN, W/O.P.T. HYDER ALI,
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :08/01/2007
O R D E R
J.B.KOSHY & K.P.BALACHANDRAN,JJ.
------------------------------
W.P.(C)Nos.34653 OF 2006 and
624 of 2007
------------------------------
Dated 8th January, 2007
JUDGMENT
Koshy,J
.
W.P.(C)No.34653 of 2006 is filed alleging
police harassment and interference in civil disputes.
W.P.(C)No.624 of 2007 is filed for police protection
for life and property of the petitioner. Petitioners
in both cases are close relatives. According to the
petitioner in W.P.(C)No.624 of 2007, he has already
filed a civil case, but, according to the petitioner
in W.P.(C)No.34653 of 2006 that case is not relating
to the disputes of property in this case. If there
is any civil disputes between the parties, it is for
the parties to approach the civil court and get
appropriate orders. In a petition under Article 226
of the Constitution of India we are not deciding the
question of title, possession etc. of parties.
However, police is directed to see that law and order
is maintained and complaints, if any, received shall
be looked into and if the allegations are found
W.P.(C)Nos.34653/2006 & 624/2007 2
correct, take appropriate action without interfering
in civil disputes.
Both writ petitions are disposed of
accordingly.
J.B.KOSHY
JUDGE
K.P.BALACHANDRAN
JUDGE
tks