High Court Kerala High Court

Suju Abdulla vs The State Of Kerala on 4 February, 2011

Kerala High Court
Suju Abdulla vs The State Of Kerala on 4 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2994 of 2011(Y)


1. SUJU ABDULLA, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. THE DEPUTY SUPERINTENDENT OF POLICE,

4. THE SUB INSPECTOR OF POLICE,

5. MOHAMMED SHAJI, S/O.MOIDEENKUTTY,

                For Petitioner  :SRI.C.V.MANUVILSAN

                For Respondent  :SRI.NAGARAJ NARAYANAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :04/02/2011

 O R D E R
                  THOTTATHIL B. RADHAKRISHNAN &
                           P.S. GOPINATHAN, JJ.
                 = = = = = = = = = = = = = = = = = = = = =
                         W.P.(C) NO. 2994 OF 2011
                    = = = = = = = = = = = == == = = = =
          DATED THIS, THE 4TH DAY OF FEBRUARY, 2011.

                              J U D G M E N T

Thottathil B. Radhakrishnan, J.

Petitioner is the mother of the divorced wife of the 5th respondent.

Proceedings are pending or have ended before the Family Court. There are

some proceedings in other jurisdictions also. The complaint of the

petitioner is that she is being harassed and subjected to threats against her

life to pressurize settlement of litigation. There is already an interim order

granted by this Court on 28.1.2011, directing respondents 2 to 4 to afford

adequate police protection for the petitioner . On facts, we are satisfied

that continuance of the said order as an absolute order is justified and that

by itself would render justice to the parties since other reliefs are not matters

to be debated upon or adjudicated herein.

2. Hence we direct respondents 2 to 4 to provide adequate police

protection to the petitioner. Obviously the issuance of this order will in no

manner be used to harass the fifth respondent.

Writ petition ordered accordingly.

THOTTATHIL B. RADHAKRISHNAN,
(JUDGE)

P.S. GOPINATHAN,
(JUDGE)

knc/-