High Court Kerala High Court

Tany Davis vs Sub Inspector Of Police on 14 January, 2009

Kerala High Court
Tany Davis vs Sub Inspector Of Police on 14 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32376 of 2008(D)


1. TANY DAVIS, PROPRIETOR, TRIVENI PLYWOODS
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE, KODUNGALLUR
                       ...       Respondent

2. ASSISTANT LABIOUR OFFICER, KODUNGALLUR

3. THRISSUR DISTRICT HEADLOAD AND GENERAL

4. THRISSUR DISTRICT HEADLOAD AND GENERAL

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.SAKIR.K.H.

The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :14/01/2009

 O R D E R
               J.B.KOSHY,Ag.C.J. & V.GIRI, J
                     --------------------------------
                      W.P.(C).32376/2008
                      -----------------------------
              Dated this 14th day of January, 2009

                           JUDGMENT

Koshy (Ag.C.J.)

A Division Bench of this Court on 17th November,

2008, passed a detailed interim order. We are of the opinion

that the above order will serve the purpose. In the above

circumstances, we dispose of the writ petition making the

interim order absolute.

J.B.KOSHY,
Acting Chief Justice

V.GIRI,
Judge

mrcs