IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33023 of 2006(F)
1. SINDHU, S/O. THOMAS, AGED 44 YEARS,
... Petitioner
2. SUNIL, S/O. THOMAS, AGED 34,
Vs
1. DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. SUB INSPECTOR OF POLICE,
4. UDHANASRAMAM, A SOCIETY REGD. UNDER THE
For Petitioner :SRI.K.S.HARIHARAPUTHRAN
For Respondent :SRI.P.CHANDY JOSEPH
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :18/12/2006
O R D E R
J.B.KOSHY & K.PADMANABHAN NAIR, JJ.
-------------------------------
W.P.(C).NO.33023 OF 2006 (F)
-----------------------------------
Dated this the 18th day of December, 2006
J U D G M E N T
KOSHY,J.
This is a petition for police protection. The disputes between
petitioners and respondents were settled as can be seen from
compromise decree Exts.P3 and P3(a). In the above
circumstances, police is directed to see that law and order is
maintained and terms of the compromise decree are not violated.
With the above directions this writ petition is disposed of.
J.B.KOSHY, JUDGE
K.PADMANABHAN NAIR, JUDGE
prp
J.B.KOSHY & K.PADMANABHAN NAIR, JJ.
——————————————————–
O.P.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
17th November, 2006