IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22023 of 2008(V)
1. RELIANCE COMMUNICATIONS INFRASTRUCTURE
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE COMMISSIONER OF POLICE,
4. C.I.T.U FEROKE, CHUNGAM, CALICUT
5. I.N.T.U.C, CHUNGAM,FEROKE,
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :07/08/2008
O R D E R
K.BALAKRISHNAN NAIR &
M.C.HARI RANI, JJ.
-----------------------------------------
W.P.(C) NO. 22023 OF 2008-V
-----------------------------------------
Dated 7th August, 2008.
JUDGMENT
Balakrishnan Nair, J.
This Court has already passed an interim order in favour of the
petitioner on 30.7.2008. In view of the said order, no further orders are
required in this Writ Petition. But, it is clarified that if the respondents
4 and 5 have got any claim for work in the petitioner’s establishment,
they will be free to move the statutory forums and work out their
remedies. If the competent statutory authority passes any order in
favour of the said respondent, the order to grant police protection will
be subject to such orders.
WPC 22023 /08 2
The Writ Petition is disposed of maintaining the above interim
order.
K.BALAKRISHNAN NAIR, JUDGE.
M.C.HARI RANI, JUDGE.
Nm/