High Court Kerala High Court

Kuttappan vs Superintendent Of Police on 24 March, 2010

Kerala High Court
Kuttappan vs Superintendent Of Police on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36586 of 2009(P)


1. KUTTAPPAN, AGED 75 YEARS,
                      ...  Petitioner
2. RAVI,
3. JANARDHANAN
4. KANAKARAJAN

                        Vs



1. SUPERINTENDENT OF POLICE,THRISSUR
                       ...       Respondent

2. SUB INSPECTOR OF POLICE

3. CHENTHAMARAKASHAN

4. THOMAS P.V., AGED ABOUT 38 YEARS

5. THOMAS V.V

6. PRABHA GOPI, AGED ABOUT 35 YEARS

7. ELIYAMMA JOSE,AGED ABOUT 45 YEARS

8. SUBHASH A.C, AGED ABOUT 35 YEARS

9. RADHAKRISHNAN M.L, AGED ABOUT 35 YEARS

10. LAKSHMI VELLEPPAN, AGED ABOUT 35 YEARS

11. SATHYAN, AGED ABOUT 42 YEARS

12. BIJU, AGED ABOUT 36 YEARS, S/O.LORANCE

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  :SRI.P.C.SASIDHARAN

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :24/03/2010

 O R D E R
                            K. M. JOSEPH &
                     M.L. JOSEPH FRANCIS, JJ.
               --------------------------------------------------
                  W.P(C). NO. 36586 OF 2009 P
              ---------------------------------------------------
                  Dated this the 24th March, 2010

                               JUDGMENT

K.M. Joseph, J.

We heard the learned counsel appearing for the parties.

After having heard the learned counsel for the parties, the

interim order dated 20.1.2010 is made absolute and the Writ

Petition is disposed of. We make it clear that in the course of

demonstration by the workers, if any offence is committed,

necessarily the police will act in accordance with law.

Sd/=

K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk. // True Copy //

PS to Judge