Kerala High Court
Joe I.Mangaly vs The Superintendent Of Police on 4 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33466 of 2006(H)
1. JOE I.MANGALY,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
4. THE PRESIDENT, INTUC,
5. THE SECRETARY, CITU,
For Petitioner :SRI.P.J.MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :04/01/2007
O R D E R
J.B.KOSHY & K.P.BALACHANDRAN,JJ.
------------------------------
W.P.(C)No.33466 OF 2006 (H)
------------------------------
Dated the 4th day of January, 2007
JUDGMENT
Koshy,J
.
This is a petition for police protection. An interim
order of protection was granted on 18.12.2006. Without
prejudice to the right of the employees or unions to raise
labour disputes, the interim order dated 18.12.2006 is made
absolute and the writ petition is disposed of accordingly.
J.B.KOSHY
JUDGE
K.P.BALACHANDRAN
JUDGE
prp