High Court Kerala High Court

Babu.T vs State Of Kerala Rep.By Its … on 1 October, 2009

Kerala High Court
Babu.T vs State Of Kerala Rep.By Its … on 1 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37771 of 2008(V)


1. BABU.T, AGED 47, S/O MATHAI THOMAS,
                      ...  Petitioner
2. N.K.ASOKAN, AGED 49, LAKSHMI BHAVAN,

                        Vs



1. STATE OF KERALA REP.BY ITS SECRETARY,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, COLLECTORATE,

3. SUPERINTENDENT OF POLICE,

4. THE SECRETARY, PANDALAM GRAMA PANCHAYAT,

5. THE ASST.DIVISIONAL OFFICER, FIRE AND

6. DEPUTY SUPERINTENDENT OF POLICE,

7. CIRCLE INSPECTOR OF POLICE, PANDALAM.

                For Petitioner  :SRI.PRAVEEN K. JOY

                For Respondent  :SRI.SIBY MATHEW

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :01/10/2009

 O R D E R
             KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
                   ---------------------------------------------
                       W.P. (C) NO. 37771 OF 2008
                   ---------------------------------------------
                   Dated this the 1st day of October, 2009


                                 JUDGMENT

Kurian Joseph, J.

The petitioners approached this Court complaining of police

harassment. According to them, the police has been interfering with their

business of sale of crackers. The learned Government Pleader, on

instruction, submits that the petitioners do not have licence, as of now, to

conduct the business.

In the above circumstances, the Writ Petition is disposed of making

it clear that in case the petitioners possess valid licence for the sale of

crackers, the police shall not interfere with their business.

(KURIAN JOSEPH)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

2

KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.

W.P.(C)NO.37771/2008

JUDGMENT

1st October, 2009