IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9464 of 2007(B)
1. S.PADMAKUMAR,S/O.SREEKANTAN NAIR,
... Petitioner
Vs
1. THE CIRCLE INSPECTOR OF POLICE,MEDICAL
... Respondent
2. MR.PUSHKARAN,S/O.VASUDEVAN,KALLUMPURATH
3. MR.SUDHAN,S/O.KESAVAN CONVENOR,
4. MR.C.DHARMARAJAN,S/O.CHAKRAPANI,
For Petitioner :SRI.M.R.ANANDAKUTTAN
For Respondent :SRI.J.HARIKUMAR
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :10/04/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------------
W.P.(C)No.9464 OF 2007
-------------------------------------
Dated 10th April, 2007
JUDGMENT
Kos
hy,J.
This is a petition for police protection. According to the petitioner, he
got an ex parte decree against respondents 2 and 3. Despite that, they are trying to
trespass into the property and also threatening the lives of the petitioner and his
family members, and, therefore, they want police protection. Counsel for the
contesting respondents submitted that only when notice was issued in this writ
petition they were aware of the existence of ex parte decree and they filed a petition
to set aside the same. We are unable to decide the question of title and possession
in a petition filed under Article 226 of the Constitution of India as those matters have
to be decided by the civil court. It is submitted by the Government Pleader that at
present there is no law and order situation. In the above circumstances, we dispose
of the writ petition, without expressing any opinion regarding the merits of the civil
disputes between the parties, directing the police to see that law and order is
maintained and lives of the parties are not endangered.
The writ petition is disposed of accordingly.
J.B.KOSHY
JUDGE
T.R.RAMACHANDRAN NAIR
JUDGE
tks