High Court Kerala High Court

South Malabar Gramin Bank vs District Collector on 10 April, 2007

Kerala High Court
South Malabar Gramin Bank vs District Collector on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10217 of 2007(N)


1. SOUTH MALABAR GRAMIN BANK,
                      ...  Petitioner

                        Vs



1. DISTRICT COLLECTOR,
                       ...       Respondent

2. SUPERINTENDENT OF POLICE,

3. SAMYUKTHA SAMARA SAMITHI, REPRESENTED BY

4. SOUTH MALABAR GRAMIN BANK EMPLOYEES

5. SOUTH MALABAR GRAMIN BANK OFFICERS'

6. SOUTH MALABAR GRAMIN BANK STAFF

7. SOUTH MALABAR GRAMIN BANK OFFICERS

8. SOUTH MALABAR GRAMIN BANK STAFF UNION

9. SOUTH MALABAR GRAMIN BANK OFFICERS'

10. SOUTH MALABAR GRAMIN BANK WORKERS

11. SOUTH MALABAR GRAMIN BANK OFFICERS

                For Petitioner  :SRI.T.R.RAVI

                For Respondent  :SMT.JAYASREE MANOJ

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :10/04/2007

 O R D E R
                 J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                 -------------------------------------

                         W.P.(C)No.10217 OF 2007

                 -------------------------------------

                          Dated 10th April, 2007



                                   JUDGMENT

Koshy,J
.

This is a petition for police protection. It is

submitted by the counsel for the contesting respondents that

the strike was withdrawn and, therefore, the matter has become

infructuous. If there are problems in future, petitioner can

approach the police and police shall take appropriation action

on the basis of the complaints received. With that direction,

this writ petition is disposed of.

The writ petition is disposed of accordingly.

J.B.KOSHY

JUDGE

T.R.RAMACHANDRAN NAIR

JUDGE

tks