IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8138 of 2007(R)
1. SHAJI.C.PETER, S/O.K.T.PATHROSE,
... Petitioner
Vs
1. ROY P.RAJAN, S/O.RAJAN,
... Respondent
2. MONI, CHENGAZHETHUPARAMBIL,
3. SUKUMARAN, MAYAVILASAM HOUSE,
4. MONICHEN, CHELAYAN PARAMBIL,
5. GOPI, MALIEKAL HOUSE,
6. K.K.BANU, KALLAMPARAMBIL HOUSE,
7. THE SUB INSPECTOR OF POLICE,
8. THE C.I. OF POLICE,
For Petitioner :SRI.LIJI.J.VADAKEDOM
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :26/03/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------------
W.P.(C)No.8138 OF 2007
-------------------------------------
Dated 26th March, 2007
JUDGMENT
Koshy,J
.
This is a petition for police protection. By interim
order dated 12.3.2007, without expressing any opinion
regarding the civil disputes pending, we have directed the
police to see that law and order is maintained and lives of
the parties are not endangered. The above interim order is
made absolute and the writ petition is disposed of.
J.B.KOSHY
JUDGE
T.R.RAMACHANDRAN NAIR
JUDGE
tks