IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 4278 of 2001(H)
1. P.K.MUHAMMED KOYA
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.A.X.VARGHESE
For Respondent :SMT.A.G.ANEETHA
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :28/07/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
------------------------------------------------------
O.P.No.4278 of 2001-H &
O.P.No.4592 of 2001-V
-----------------------------------------------------
Dated, this the 28th day of July, 2008
JUDGMENT
A.K.Basheer, J.
The primary prayer in these original petitions is to issue a
writ of prohibition or any other appropriate writ or order prohibiting the
respondents from interfering in the bunk shop business that is being
carried on by the petitioners on the south eastern corner of the Nehru
Park at Fort Kochi.
2. It is on record that the petitioners are doing business
without any interference at the hands of the respondents.
3. The learned counsel for the respondents submits that the
petitioners’ possession will not be disturbed without taking recourse to
due process of law.
4. The above submission is recorded and the original
petitions are closed.
5. In view of the order passed in the original petitions all
pending interim applications are closed.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
MS