Kerala High Court
C.Sankara Narayanan vs State Of Kerala Represented By on 13 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3925 of 2007(P)
1. C.SANKARA NARAYANAN, AGED 41 YEARS,
... Petitioner
2. SURESH K., AGED 40 YEARS,
3. CHANDRAN, AGED 26 YEARS,
4. SUDHA K.K., AGED 40 YEARS,
5. LATHA K.C.,D/O.K.C.CHINNAPPAN,
6. SAROMANI K, W/O.SAHADEVAN,
7. DIVAKARAN, AGED 30 YEARS, S/O.MAYAN,
8. KANNAN, AGED 29 YEARS,
9. SURESH K.P., AGED 25 YEARS,
10. CHAMIKUTTY.C., AGED 27 YEARS,
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. THE CIRCLE INSPECTOR OF POLICE,
4. THE DISTRICT SUPERINTENDENT OF POLICE,
5. THE DISTRICT LABOUR OFFICER,
6. HEADLOAD WORKERS UNION (CITU),
7. VASU, AGED 32 YEARS, S/O.VELAYUDHAN,
8. KUTTUMANI, AGED 42 YEARS,
For Petitioner :SRI.C.C.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :13/02/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
```````````````````````````
W.P.(C) NO. 3925 OF 2007
```````````````````````````
Dated this the 13th day of February, 2007
J U D G M E N T
KOSHY, J.
This is a petition for police protection. An interim order of
police protection was passed on 5/2/07 and there was also a
direction to dispose of the appeal untramelled by the
observations in the interim order. The above interim order is
made absolute without prejudice to the right of the parties in the
appeal or other statutory authorities. District Labour Officer is
directed to dispose of the appeals as expeditiously as possible
with notice to both the aggrieved parties.
Writ petition is disposed of as above.
J.B.KOSHY, JUDGE
T.R.RAMACHANDRAN NAIR, JUDGE
Rp