IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6321 of 2009(I)
1. SAUDAMINI,W/O.MOHANAN,PUTHUVATHURUTHEL
... Petitioner
Vs
1. SMT.VANAJA,W/O.DEVAN, THEEKUMVAYALIL
... Respondent
2. SRI.VIJAYAN, S/O.SRI.KUNJAN,
3. SRI.SUBRAMANIAN, S/O.THANKAPPAN,KALATHIL
4. THE CIRCLE INSPECTOR OF POLICE,HILL
5. THE SUB INSPECTOR OF POLICE, HILL PALACE
For Petitioner :SRI.M.K.SHASHI KUMAR
For Respondent :SRI.M.S.UNNIKRISHNAN
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :04/03/2009
O R D E R
J.B.KOSHY, Ag.C.J. & V.GIRI, J.
--------------------------------------
W.P.(C)No.6321 of 2009
-------------------------------------
Dated 4th March, 2009
JUDGMENT
Koshy, Ag.C.J.
This is a petition for police protection. Civil disputes are
pending in the Civil Court. We are not expressing any opinion
regarding the merits of the civil disputes. Any opinion expressed by
us will definitely affect the course of justice in the Civil Court.
However, Police is directed to see that law and order is maintained
and lives of both sides are not endangered. If there is any violation of
injunction order, it is for the petitioner to approach the Civil Court.
The writ petition is disposed of accordingly.
J.B.KOSHY
ACTING CHIEF JUSTICE
V.GIRI
JUDGE
tks