High Court Kerala High Court

V.P.Moiduppa vs The S.I.Of Police on 9 May, 2008

Kerala High Court
V.P.Moiduppa vs The S.I.Of Police on 9 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14165 of 2008(J)


1. V.P.MOIDUPPA
                      ...  Petitioner

                        Vs



1. THE S.I.OF POLICE, OTTAPPALAM POLICE
                       ...       Respondent

2. HEAD LOAD WORKERS(CITU)MANGALAM UNIT, RE

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :09/05/2008

 O R D E R
             A.K.BASHEER & P.N.RAVINDRAN, JJ.
                   -------------------------------------------
                      W.P.(C).No.14165/2008-J
                   -------------------------------------------
                 Dated this the 9th day of May, 2008

                           J U D G M E N T

A.K.BASHEER, J.

It is submitted by learned counsel for respondent No.2 that

the members of the union will not cause any obstruction for the

smooth functioning of the industrial unit. It is also conceded by

him that it is not a scheme area. The above submissions are

recorded.

2. If there is any obstruction or disturbance from any of

the members of respondent No.2 Union or its supporters, the

first respondent shall ensure that adequate protection is granted

to the petitioner to run the unit without any hindrance.

A.K.BASHEER, JUDGE

P.N.RAVINDRAN, JUDGE
ms