IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32455 of 2006(L)
1. BIJU SAMUEL,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. GOPI,
5. RAVEENDRAN,
6. PODIMON,
7. VASU,
For Petitioner :SRI.P.B.SURESH KUMAR
For Respondent :SRI.B.MOHANLAL
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :08/02/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------
W.P.(C).NO.32455 OF 2006 (L)
-----------------------------------
Dated this the 6th day of February, 2007
J U D G M E N T
KOSHY,J.
This is a petition for police protection. Already an interim
order of protection was granted on 7.12.2006. The above
interim order dated 7.12.2006 is made absolute without prejudice
to the rights of the workers or unions in approaching the labour
authorities as per the Head load worker’s Act. With the above
observations this writ petition is disposed of.
J.B.KOSHY, JUDGE
T.R.RAMACHANDRAN NAIR, JUDGE
prp
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
——————————————————–
O.P.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
1th January, 2007