Kerala High Court
Thomas Joy vs Sub Inspector Of Police on 26 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32862 of 2009(C)
1. THOMAS JOY,S/O.LATE THOMAS,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. THE DEPUTY SUPERINTENDENT OF POLICE,
3. AITUC MEEMPARA LABOUR UNION,
4. CITU LABOUR UNION,
5. INTUC LABOUR UNION,
6. KERALA CONGRESS LABOUR UNIT,
For Petitioner :SRI.N.K.KARNIS
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :26/11/2009
O R D E R
KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
-----------------------------------------
W.P(C)No.32862 of 2009
-----------------------------------------
Dated this the 26th day of November, 2009
JUDGMENT
Kurian Joseph, J.
In the matter of police protection for cutting and
removal of trees there is already an interim order dated
23-11-2009. The writ petition is disposed of in terms of the
interim order.
(KURIAN JOSEPH, JUDGE)
(C.T.RAVIKUMAR, JUDGE)
ahg.
KURIAN JOSEPH &
C.T.RAVIKUMAR, JJ.
—————————
W.P(C)No.32862 of 2009
—————————-
JUDGMENT
26th November, 2009