IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8883 of 2005(G)
1. SASANKAMANIDHARAN, S/O.KUNJUSANKARAN,
... Petitioner
2. SMT.P.K. RAGINI, W/O.SASANKAMANIDHARAN,
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE CITY COMMISSIONER,
3. THE CIRCLE INSPECTOR OF POLICE,
4. THE SUB INSPECTOR OF POLICE,
5. REGHU RAJ @ KANNAN,A GED 38 YEARS,
6. BALACHANDRAN NAIR, ABOUT 66 YEARS,
7. A.K.DIVAKARAN PILLAI AGED ABOUT 68 YEARS
For Petitioner :SRI.ABRAHAM MATHEW (VETTOOR)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated : 01/04/2005
O R D E R
SP 2
TM 5
BM 1
J.B. KOSHY & M.SASIDHARAN NAMBIAR, JJ.@@
jAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAA
——————————-@@
j
W.P.(C) No.8883 of 2005@@
j
——————————-@@
j
Dated this the 1st day of April, 2005@@
j
JUDGMENT@@
jEEEEEEEE
((HDR 0
– # –
))
HE 1
Koshy, J.@@
EEEEEEEEE
This is a petition for police protection. On
17-3-2005 we have ordered as follows:
“Police to see that law and order is maintained@@
i
and civil court orders are not violated.”
Civil cases as well as criminal cases are to be decided
on the basis of evidence according to the procedure
prescribed by law as it cannot be resolved in these
proceedings under Article 226 of the Constitution of
India. Without expressing any opinion regarding the
merits of the disputes between the parties, we dispose of
the writ petition confirming the interim direction.
SP 1
JN
J.B. KOSHY, @@
AAAAAAAAAAAAAAAAAAA
Judge.@@
AAAAAAAAAAAAAAA
M. SASIDHARAN NAMBIAR, @@
AAAAAAAAAAAAAAAAAAAAAAAAA
Judge.@@
AAAAAA
DK.@@
AAA
PA
……………………………….L..T…T…….T…….T…….J
((HDR 0
))
HE 2
J.B. KOSHY &@@
AAAAAAAAAAAAAAA
M. SASIDHARAN NAMBIAR, JJ. @@
AAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAAA
SP 2
SP 1
————————-@@
jAAAAAAAAAAAAAAAAAAAAAAAAA
@@
j
————————-@@
jAAAAAAAAAAAAAAAAAAAAAAAAA
SP 2
JUDGMENT@@
jAAAAAAAA
DATED: @@
jAAAAAAA