IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 20527 of 2007(R)
1. ASHARAFUDEEN,
... Petitioner
2. SUBAIR, AYOOB KHAN VILASAM,
Vs
1. THE S.I. OF POLICE, KOODAL.
... Respondent
2. THE C.I. OF POLICE, KONNY.
3. S.JAMAL, CONVENOR, C.I.T.U. UNION,
4. ASOKAN, CONVENOR, A.I.T.U.C. UNION,
5. YUSUF, CONVENOR K.T.U.C(M) UNION,
6. SAYED MAZHOOD, CONVENOR, K.T.U.C.(B),
7. AHAMED, CONVENOR I.N.T.U.C.(I)
8. SUNNY, CONVENOR, I.N.T.U.C., THIDIYAL
9. SHAJI, CONVENOR, K.T.U.C., -DO- -DO-
10. MAZHOOD, CONVENOR, A.I.T.U.C., -DO- -DO
11. ANIL, CONVENOR, C.I.T.U, -DO- -DO-
12. P.N.RAJAN, CONVENOR, B.M.S., -DO- -DO-
13. SOMARAJAN, CONVENOR, R.S.P., -DO- -DO-
14. MURALEEDHARAN NAIR,
15. BIJU MATHEW, KALEKKAL HOUSE,
For Petitioner :SRI.V.PHILIP MATHEW
For Respondent :SRI.P.RAMAKRISHNAN
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :13/07/2007
O R D E R
KURIAN JOSEPH & T.R. RAMACHANDRAN NAIR, JJ
================================
W.P.(C) NO. 20527 OF 2007
================================
Dated this the 13th day of July, 2007.
JUDGMENT
Kurian Joseph,J
The learned counsel appearing for the respondents 3 to 5
submits that there is a subsisting agreement between the petitioners
and respondents 3 to 5. The learned counsel for the respondents 8 to
13 submits that after filing this writ petition, they have entered into an
agreement with the petitioners on 07.07.2000. There will be a
direction to respondents 1 and 2 to see that the petitioners are
permitted to cut and remove the rubber trees as per the agreements
executed by them with the unions/parties.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
T.R. RAMACHANDRAN NAIR, JUDGE.
rv