IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36613 of 2009(V)
1. SHAFINA V.S., D/O. SHAMSUDEEN,
... Petitioner
2. NASEEMA SHAMSUDEEN,
3. ABDUL SHAFEEK, S/O. SHAMSUDEEN,
Vs
1. THE DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. STATE OF KERALA, REPRESENTED BY THE
4. K.S.KUNJU MOHAMMED @ MOHAMMED SAYED,
5. K.S.ABDUL KHADER,
For Petitioner :SRI.K.I.ABDUL RASHEED
For Respondent :SRI.DENIZEN KOMATH
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :21/12/2009
O R D E R
KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.P. (C) NO. 36613 OF 2009
---------------------------------------------
Dated this the 21st day of December, 2009
JUDGMENT
Kurian Joseph, J.
The petitioners have approached this Court seeking police
protection. It is the case of the learned counsel appearing for respondents
4 and 5 that the party respondents have not in any way caused any
disturbance to the petitioners or members of their family and that they have
no intention to do so. On 17.12.2009, this Court passed the following
order:
“There will be a direction to the police to
ensure that law and order is maintained and to
afford protection to the life of the petitioners
and other members of the family.”
In the above circumstances, the Writ Petition is disposed of in terms
of the interim order extracted above. We make it clear that we have not
adverted to the merits of the contentions and all the contentions are left
open.
(KURIAN JOSEPH)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
sp/
2
KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.
W.P.(C)NO.36613/2009
JUDGMENT
21st December, 2009