IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4457 of 2009(E)
1. CHANDRAMOHAN GOPAL, AGED 70 YEARS,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE (RURAL),
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. SURESH MOHANAN, CONVENOR,
5. BIJU, CONVENOR, INTUC, K.S.ROAD,
6. BIJU CHANDRAN, CONVENOR, AITUC,
For Petitioner :SRI.D.SAJEEV
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :24/02/2009
O R D E R
J.B.KOSHY, Ag.C.J & V.GIRI, J.
-------------------------------
W.P.(C).NO.4457 OF 2009 (E)
-----------------------------------
Dated this the 24th day of February, 2009
J U D G M E N T
KOSHY,Ag.CJ.
This is a petition for police protection. When the case came
up for admission on 11.2.2009, an interim order was passed. We
are of the opinion that justice will be made if the above interim
order dated 11.2.2009 is made absolute. Therefore, we dispose
of this writ petition making the above interim order absolute.
J.B.KOSHY
ACTING CHIEF JUSTICE
V.GIRI
JUDGE
prp
J.B.KOSHY & THOMAS P. JOSEPH, JJ.
——————————————————–
M.F.A.NO. OF 2006 ()
———————————————————
J U D G M E N T
———————————————————
6th November, 2008