Kerala High Court
Abu Tahir vs The State Of Kerala on 24 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24087 of 2009(E)
1. ABU TAHIR,
... Petitioner
Vs
1. THE STATE OF KERALA
... Respondent
2. THE DIRECTOR GENERAL OF POLICE
3. THE ASST. COMMISSIONER OF POLICE
4. SUB INSPECTOR OF POLICE
5. THE SECRETARY
6. AUTORIKSHAW THOZHILALI UNION
For Petitioner :SMT.T.B.MINI
For Respondent :SRI.ALEXANDER GEORGE
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :24/09/2009
O R D E R
KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.P. (C) NO. 24087 OF 2009
---------------------------------------------
Dated this the 24th day of September, 2009
JUDGMENT
Kurian Joseph, J.
The petitioner approached this Court seeking police protection for
operating his vehicle. There is already an interim order dated 27.8.2009 to
that effect. The Writ Petition is, therefore, disposed of in terms of the
interim order.
(KURIAN JOSEPH)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
sp/
KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.
W.P.(C)NO.24087/2009
JUDGMENT
24th September, 2009