High Court Kerala High Court

K.Sivadas vs The Superintendent Of Police on 3 August, 2009

Kerala High Court
K.Sivadas vs The Superintendent Of Police on 3 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19800 of 2009(T)


1. K.SIVADAS, S/O.KASU,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. SUB INSPECTOR OF POLICE,

5. SARANGADHARAN, S/O.PONNUKUTTAN,

6. PUSHPAN, S/O.CHELLAN,

7. CHENTHAMARA, S/O.APPU,

                For Petitioner  :SRI.K.SRIKUMAR

                For Respondent  :SRI.T.KRISHNAN UNNI (SR.)

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :03/08/2009

 O R D E R
                  P.R. RAMAN & P. BHAVADASAN, JJ.
                 = = = = = = = = = = = = = = = = = = = =
                         W.P.(C) NO. 19800 OF 2009
                = = = = = = = = = = = = = = = = = = = = =

            DATED THIS, THE 3RD DAY OF AUGUST, 2009.

                              J U D G M E N T

Raman, J.

Heard both sides. In the facts and circumstances of the case and in

the absence of any interdicting order passed by any civil court or statutory

authority and so long as the petitioner is possessed with a valid licence

issued by competent authorities, there cannot be any obstruction caused and

police will give necessary protection for the ingress and egress to the

petitioner’s business premises. This order will not stand in the way of the

statutory authorities in taking any action in accordance with law.

The writ petition is closed.

P.R. RAMAN, JUDGE.

P. BHAVADASAN, JUDGE.

KNC/-