High Court Kerala High Court

George Thomas vs The Superintendent Of Police on 24 September, 2010

Kerala High Court
George Thomas vs The Superintendent Of Police on 24 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22645 of 2010(E)


1. GEORGE THOMAS,ST.THOMAS TRAVELS,
                      ...  Petitioner
2. JOSE THOMAS,MIDLAND MOTORS,
3. SAJEESH BABU,CHANDRA BHAVAN,

                        Vs



1. THE SUPERINTENDENT OF POLICE,IDUKKI.
                       ...       Respondent

2. THE DEPUTY SUPERINTENDENT OF POLICE,

3. THE STUDENTS FEDERATION OF INDIA(SFI),

4. THE KERALA STUDENTS UNION(KSU),KSU

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  :SRI.GRASHIOUS KURIAKOSE

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :24/09/2010

 O R D E R
               K.M.JOSEPH & M.C. HARI RANI,JJ
        ==============================

                  W.P.(C) NO. 22645 OF 2010
          ============================

          Dated this the 24th day of September 2010

                          JUDGMENT

K.M. Joseph, J.

The prayer in the writ petition is as follows:

“Issue a writ in the nature of mandamus or such

other writ, order or direction commanding

respondents 1 and 2 herein to afford immediate,

adequate and timely protection for the conduct of

stage carriage services by the petitioners on the

strength of Exts.P1, P2 & P3 permits issued to them

against any let, obstruction or hindrance from the

side of respondents 3 and 4 herein”.

2. We have already passed an interim order dated

20/7/2010 which has been subsequently extended. As long as

facts are as they stand pleaded in the writ petition, we feel that

the petitioner may be entitled to the benefit of the order. In such

circumstances, we dispose of the writ petition directing

W.P.(C)NO. 22645/2010 -2-

respondents 1 and 2 to provide protection for the conduct of

stage carriage services by the petitioners on the strength of

Exts.P1 to P3 against any obstruction or hindrance from the side

of respondents 3 and 4 as and when required.

Sd/-

K.M. JOSEPH, JUDGE

Sd/-

M.C. HARI RANI,JUDGE
ks.

TRUE COPY

P.S. TO JUDGE