High Court Kerala High Court

A.Sainulabdeen vs The Sub Inspector Of Police on 26 June, 2009

Kerala High Court
A.Sainulabdeen vs The Sub Inspector Of Police on 26 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10234 of 2009(Y)



1. A.SAINULABDEEN
                      ...  Petitioner

                        Vs

1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.R.MANOJ

                For Respondent  :SRI.  K.SHAJ

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :26/06/2009

 O R D E R
                   P.R. RAMAN & P. BHAVADASAN, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                         W.P.(C) No. 10234 of 2009
                  - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 26th day of June, 2009.

                                      JUDGMENT

Raman, J,

In the light of the interim order passed by this court

as early as on 30.3.2009, it is submitted by the learned

Government Pleader appearing on behalf of the State that the

police is keeping a close watch on the situation to prevent any

untoward incident and at present there is no law and order

situation. In the meantime, we have also received the report

from the Principal of the institution, which shows that the

management itself had to call police several times due to group

clashes and strikes.

2. In the circumstances, we feel that the innocent

students shall not be denied their legitimate right to continue

their studies in a peaceful atmosphere and the police will keep

a close watch on the situation and take appropriate action to

prevent the commission of any offence.

WPC. 10234/2009. 2

The writ petition is closed with the above observation.

P.R. Raman,
Judge

P. Bhavadasan,
Judge

sb.