High Court Kerala High Court

Santhosh vs State Of Kerala on 2 March, 2007

Kerala High Court
Santhosh vs State Of Kerala on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6994 of 2007(G)


1. SANTHOSH, CHARUVILA PUTHEN VEEDU,
                      ...  Petitioner
2. BHAVANI, PALAMOOTTIL KANIYANTAYAM,

                        Vs



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

2. THE SUPERINTENDENT OF POLICE, KOLLAM.

3. SUB INSPECTOR OF POLICE,

4. S. SUNDARESAN, PALAMOOTTIL

                For Petitioner  :SRI.AJAYA KUMAR. G

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :02/03/2007

 O R D E R

J.B. KOSHY and T.R.RAMACHANDRAN NAIR, JJ.

—————————-

W.P.(C) No.6994 of 2007 G

—————————-

Dated this the 2nd day of March, 2007

Judgment

This is a petition for police protection. We

are not expressing any opinion regarding the property

disputes between the petitioners and fourth respondent.

However, police should see that law and order is

maintained and lives of the parties are not endangered.

This order will not, in any way, infringe the right, if

any, of the property of the fourth respondent.

The writ petition is disposed of.

J.B.KOSHY

JUDGE

T.R.RAMACHANDRAN NAIR

JUDGE

vaa

W.P.(C).No./2007 2

J.B. KOSHY AND

T.R.RAMACHANDRAN NAIR, JJ.

————————–

W.P.(C) No.6994/2007 g

————————–

Judgment

Dated:2nd March, 2007