High Court Kerala High Court

P.N.Ravindran vs State Of Kerala Represented By … on 6 June, 2008

Kerala High Court
P.N.Ravindran vs State Of Kerala Represented By … on 6 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33404 of 2007(B)


1. P.N.RAVINDRAN, SECRETARY, SNDP BRANCH
                      ...  Petitioner

                        Vs



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

2. DEPUTY SUPERINTENDENT OF POLICE,

3. SUB INSPECTOR OF POLICE, THIRUVALLA PS,

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :06/06/2008

 O R D E R
                       K.BALAKRISHNAN NAIR &

                           M.C.HARI RANI, JJ.

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

                     W.P.(C) NO. 33404 OF 2007-B

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

                           Dated 6th June, 2008.

                                JUDGMENT

Balakrishnan Nair, J.

The petitioner has approached this Court, alleging that the 3rd

respondent Sub Inspector of Police, Thiruvalla is interfering in the civil

disputes concerning the administration of S.N.D.P. Branch No.350, West

Othera.

2. The learned Government Pleader, upon instructions, submitted that

the police have no intention, whatsoever, to interfere in the said dispute.

This submission is recorded and the Writ Petition is disposed of.

K.BALAKRISHNAN NAIR, JUDGE.

M.C.HARI RANI, JUDGE.

Nm/