IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30667 of 2009(C)
1. T.S. SWAMINATHAN, THERAYANKODE HOUSE,
... Petitioner
Vs
1. THE DISTRICT SUPERINTENDENT OF POLICE
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. SRI. K.S. RADHAKRISHNAN,
4. SRI. VINOD , MANAGER, M/S NISH FINANCE,
For Petitioner :SRI.I.DINESH MENON
For Respondent :SRI.JACOB SEBASTIAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :11/12/2009
O R D E R
KURIAN JOSEPH & P.Q.BARKATH ALI, JJ.
-----------------------------------------
W.P(C)No.30667 of 2009
-----------------------------------------
Dated this the 11th day of December, 2009
JUDGMENT
Kurian Joseph,J.
Petitioner approached this court seeking police
protection to the life and property of the petitioner. On
29-10-2009 this court issued a direction to the Police to
ensure that law and order is maintained. It is pointed out in
the counter affidavit that because of the pendency of the writ
petition the Police is not investigating the cases in which the
petitioner himself is involved. A writ petition before this court
shall not be used as a tool for stalling the investigation. By
the interim order this court has only reminded the Police of
their statutory obligation. That order shall not be taken to
mean that the Police need not investigate the cases involving
the parties.
W.P(C)No.30667 of 2009
-:2:-
Therefore, the writ petition is disposed of with a direction
that the interim order referred to above shall not stand in the
way of the Police proceeding with the investigation of the cases
involving the parties.
(KURIAN JOSEPH, JUDGE)
(P.Q.BARKATH ALI, JUDGE)
ahg.
KURIAN JOSEPH &
P.Q.BARKATH ALI, JJ.
—————————
W.P(C)No.30667 of 2009
—————————-
JUDGMENT
11th December, 2009