IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3111 of 2007(U)
1. THE TAGORE MOUNT SCHOOL, MUNNAR,
... Petitioner
Vs
1. THE DISTICT COLLECTOR, IDUKKI.
... Respondent
2. THE SUB COLLECTOR,
3. THE SUPERINTENDENT OF POLICE,
4. THE DEPUTY SUPERINTENDENT OF POLICE,
5. THE CIRCLE INSPECTOR OF POLICE,
6. THE SUB INSPECTOR OF POLICE,
7. S.JOY, SANGAPURIDAM,
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent :SRI.M.NARENDRA KUMAR
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/02/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------
W.P.(C).NO.3111 OF 2007 (U)
-----------------------------------
Dated this the 6th day of February, 2007
J U D G M E N T
KOSHY,J.
This is a petition for police protection. An interim protection
order was granted on 30.1.2007. Counsel for the 7th respondent
submitted that they are not creating any law and order situation.
They will cooperate with the management and their only request
is that School should not be closed in the middle of the year and
the undertaking given before the R.D.O. by the management shall
be obeyed. Petitioner also submitted that the undertaking given
by the R.D.O. will be obeyed by them. With the above
undertaking the interim order dated 30.1.2007 is made absolute
and the writ petition is disposed of accordingly.
J.B.KOSHY, JUDGE
T.R.RAMACHANDRAN NAIR, JUDGE
prp
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
——————————————————–
O.P.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
1th January, 2007