High Court Kerala High Court

R.Manohar vs State Of Keral on 20 June, 2008

Kerala High Court
R.Manohar vs State Of Keral on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9972 of 2004(K)


1. R.MANOHAR, MANAGER, CLASSIC AGENCY,
                      ...  Petitioner

                        Vs



1. STATE OF KERAL, REPRESENTED BY
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE, KONDOTTY.

                For Petitioner  :SRI.N.B.ANOOP

                For Respondent  :SRI.RAJAN JOSEPH, ADDL.A.G.

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :20/06/2008

 O R D E R
                       K.BALAKRISHNAN NAIR, J.

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

                       W.P.(C) NO. 9972 OF 2004-K

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

                                 JUDGMENT

The petitioner has approached this Court, alleging that respondents 2

and 3 are interfering with the sale of lottery tickets organized by the States

of Mizoram, Arunachal Pradesh and Nagaland and by the Royal

Government of Bhutan.

2. The Government Pleader submitted that if the petitioner is

conducting the business in accordance with law, the police will not interfere

with the same. Recording the above submission, the Writ Petition is

disposed of.

20th June, 2008. K.BALAKRISHNAN NAIR, JUDGE.

Nm/