IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32422 of 2009(W)
1. PADMINI, W/O.SARATHCHANDRA BABU,
... Petitioner
Vs
1. THE DISTRICT SUPERINTENDENT OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. SURESH, S/O.GANGADHARAN,
4. SUBASH, S/O.GANGADHARAN,
5. SHIMON, S/O.SUBASH,
6. LEELAMANI, S/O.GANGADHARAN,
For Petitioner :SRI.C.RAJENDRAN
For Respondent :SRI. K.SIJU
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :20/11/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR,JJ
------------------------------------------
W.P.(C).No.32422 of 2009
--------------------------------
Dated this the 20th day of November,2009
JUDGMENT
Kurian Joseph.J
Petitioner approached this court seeking police protection. Finding
an element of settlement we directed the parties to be present before the
Kerala Mediation Centre. Mediator has reported that the parties have
settled the disputed between them. It is reported that respondent Nos.4 to
6 will not any way interfere with the life of the petitioner and her husband.
Therefore the writ petition is disposed of making it clear that in the unlikely
event of any disturbance to the life of the petitioner and husband it will be
open to them to approach the second respondent and the second
respondent will render necessary protection to their life.
KURIAN JOSEPH,JUDGE
C.T.RAVIKUMAR,JUDGE
ssn