IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20910 of 2009(G)
1. VIJAYAMMA, AGED 74 YEARS,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. SUBHASH CHANDRAN,
5. DEVADATHAN.K.B.,
6. SREEKUMARI, W/O.DEVADATHAN.K.B.,
7. ROSSAMMA, W/O.VIJAYARAJAN,
For Petitioner :SRI.C.B.SREEKUMAR
For Respondent :SRI.BIJI MATHEW
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :03/08/2009
O R D E R
P.R. RAMAN & P. BHAVADASAN, JJ.
= = = = = = = = = = = = = = = = = = =
W.P.(C) NO. 20910 OF 2009
= = = = = = = = = = = = =
DATED THIS, THE 3RD DAY OF AUGUST,2009.
J U D G M E N T
Raman, J.
Petitioner apprehends threat to her life from the party respondents in
view of the dispute pending between them. The party respondents entered
appearance and we heard both sides.
2. As respect the civil dispute, the parties have already approached
the civil court and that court will take care of the situation. As regards the
protection sought for, having considered the age of the petitioner, we direct
the official respondents to give necessary protection to the life of the
petitioner.
The writ petition is closed.
P.R. RAMAN, JUDGE
P. BHAVADASAN, JUDGE.
KNC/-