IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7051 of 2009(B)
1. ANITHA.K.P., W/O.RAVIKUMAR,
... Petitioner
2. ANITHA ACHUTHAN, W/O.RAMDAS.P.R.,
Vs
1. P.S.ANILRAJ, SECRETARY, 19TH POOL,
... Respondent
2. SUBHAS, 19TH POOL C.I.T.U. GENERAL
3. NOUSHAD.K.S., S/O.SHAHUL HAMEED,
4. ANILRAJ.P.S., S/O.SUMUKEN,
5. THE SUB INSPECTOR OF POLICE,
6. THE SECRETARY, DEPARTMENT OF HOME,
For Petitioner :SRI.K.PADMANABHAN
For Respondent :SRI.D.ANIL KUMAR
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :01/11/2010
O R D E R
K.M. JOSEPH &
M. C. HARI RANI, JJ.
-----------------------------------------
W.P.(C).NO. 7051 OF 2009 B
------------------------------------------
Dated this the 1st November, 2010.
JUDGMENT
K.M. Joseph, J.
Government Pleader appears for the sixth respondent.
Service is complete.
2. The prayer in the Writ Petition is as follows:
“Issue a writ of mandamus or any other
appropriate writ, direction or order commanding the
fifth respondent to give police protection to the
petitioners for loading and unloading activities in their
establishment Roof India Company by the workers
covered by the identity cards, Exts.P2 to P7.”
3. Case of the petitioners is that they were obstructed in the
doing of loading and unloading activities with the workers having
identity cards as Exts.P2 to P7. There is already an interim order.
WP(C).NO.7051/2009 B 2
4. We heard the learned counsel for the parties appearing.
We dispose of the Writ Petition by making the interim order
absolute.
Sd/=
K.M. JOSEPH,
JUDGE
Sd/=
M.C. HARI RANI,
JUDGE
kbk.
//True copy//
PS to Judge