High Court Kerala High Court

Shafina V.S. vs The Deputy Superintendent Of … on 21 December, 2009

Kerala High Court
Shafina V.S. vs The Deputy Superintendent Of … on 21 December, 2009
       

  

  

 
 
  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