Kerala High Court
Baby Simon vs The Superintendent Of Police on 12 January, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35312 of 2009(H)
1. BABY SIMON, S/O.CHACKO VARGHESE,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE, KOLLAM.
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. MAHESH S/O. VASUDEVAN PILLAI,
4. RATHEESH S/O. RVEENDRAN PILLAI,
5. DINESH S/O. VIJAYAN PILLAI, MANGALATHU
For Petitioner :SRI.C.B.SREEKUMAR
For Respondent :SRI.R.ARUN RAJ
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :12/01/2010
O R D E R
P.R.RAMAN & P.S.GOPINATHAN, JJ.
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
W.P.(C) No. 35312 of 2009
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
Dated this the 12th day of January, 2010
JUDGMENT
Raman, J.
This Court has passed an order on 8-12-2009 to the
the police to ensure that law and order is maintained. The
same is made absolute. In case party respondent has got
any grievance regarding the manner in which the affairs are
conducted and that there is no licence etc., it is open to
raise such a contention before the appropriate authority.
The writ petition is closed accordingly.
P.R.RAMAN, JUDGE
P.S.GOPINATHAN, JUDGE.
mn.