IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37771 of 2008(V)
1. BABU.T, AGED 47, S/O MATHAI THOMAS,
... Petitioner
2. N.K.ASOKAN, AGED 49, LAKSHMI BHAVAN,
Vs
1. STATE OF KERALA REP.BY ITS SECRETARY,
... Respondent
2. THE DISTRICT COLLECTOR, COLLECTORATE,
3. SUPERINTENDENT OF POLICE,
4. THE SECRETARY, PANDALAM GRAMA PANCHAYAT,
5. THE ASST.DIVISIONAL OFFICER, FIRE AND
6. DEPUTY SUPERINTENDENT OF POLICE,
7. CIRCLE INSPECTOR OF POLICE, PANDALAM.
For Petitioner :SRI.PRAVEEN K. JOY
For Respondent :SRI.SIBY MATHEW
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :01/10/2009
O R D E R
KURIAN JOSEPH & C.T. RAVIKUMAR, JJ.
---------------------------------------------
W.P. (C) NO. 37771 OF 2008
---------------------------------------------
Dated this the 1st day of October, 2009
JUDGMENT
Kurian Joseph, J.
The petitioners approached this Court complaining of police
harassment. According to them, the police has been interfering with their
business of sale of crackers. The learned Government Pleader, on
instruction, submits that the petitioners do not have licence, as of now, to
conduct the business.
In the above circumstances, the Writ Petition is disposed of making
it clear that in case the petitioners possess valid licence for the sale of
crackers, the police shall not interfere with their business.
(KURIAN JOSEPH)
JUDGE
(C.T. RAVIKUMAR)
JUDGE
sp/
2
KURIAN JOSEPH
&
C.T. RAVIKUMAR, JJ.
W.P.(C)NO.37771/2008
JUDGMENT
1st October, 2009