IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35125 of 2008(F)
1. SHEROY JOSEPH PANTHAL VEEDU, MARKET
... Petitioner
Vs
1. SUPERINTENDENT OF POLICE, ALAPPUZHA.
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. A.V.VARGHESE, PASTOR SHALEM INDIAN
4. P.K.THOMAS, KOODARATHIL VEEDU,
5. ANIL S/O.THANKACHAN MEENATHARAVADAKETHIL
6. ABY MOOLAKANDATHIL VEEDU, CHERUTHANA
7. BAIJU, MEENATHARAVADAKETHIL,
8. THANKACHEN GEORGE MEENATHARAVADAKETHIL,
For Petitioner :SRI.M.A.PRABHU
For Respondent :SRI.S.SHANAVAS KHAN
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :13/01/2009
O R D E R
J.B. KOSHY, Ag.C.J. &
V.GIRI, J.
-------------------------
W.P.(C)No.35125 of 2008
-------------------------
Dated this the 13th day of January, 2009.
JUDGMENT
KOSHY, Ag.C.J.
This is a petition for police protection.
2. A statement has been filed by the Government
Pleader stating that, on the basis of a complaint
received, an investigation was conducted and it was
revealed that the allegations were false. If that is a
case of a refer report, it is for the petitioner to file
appropriate proceedings as provided under the Code of
Criminal Procedure. There are serious disputes between
the petitioner as well as other church members. Those
disputes are to be resolved in other forum and not through
a petition filed under Article 226 of the Constitution of
India.
However, We dispose of this writ petition
directing the police to see that law and order is
maintained.
Sd/-
(J.B. KOSHY)
ACTING CHIEF JUSTICE
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//