Kerala High Court
Rajan vs The Circle Inspector Of Police on 26 May, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13829 of 2009(W)
1. RAJAN, S/O.APPU, AGED 35 YEARS,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. L.BEENA, T.C. 41/1431,
For Petitioner :SRI.R.MANOJ
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :26/05/2009
O R D E R
P.R.RAMAN & P.BHAVADASAN, JJ.
-------------------------------
W.P.(C) No.13829 of 2009
-------------------------------
Dated this the 26th May, 2009
J U D G M E N T
Raman, J.
This writ petition is filed by the sixth respondent in
Ext.P3 judgment alleging police harassment. Ext.P3 is pending in
appeal. According to the petitioner, as per Ext.P3 judgment, the
petitioner in the said proceeding is permitted to occupy
T.C.No.41/1431, but the party respondents with the help of
police are trying to induct the petitioner in some other rooms. So
long as the judgment is clear and since the matter is pending in
the appeal, if any variation is sought for by either of the parties,
it can be done only after obtaining orders from the Appellate
Court.
The writ petition is closed with the above directions.
P.R.RAMAN, JUDGE
P.BHAVADASAN , JUDGE.
nj.