High Court Kerala High Court

Kalpaka Devi vs The Sub Inspector Of Police on 3 April, 2007

Kerala High Court
Kalpaka Devi vs The Sub Inspector Of Police on 3 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8998 of 2007(U)


1. KALPAKA DEVI, W/O.NARAYANANKUTTY,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE, KOTTIYAI
                       ...       Respondent

2. I.N.T.U.C

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/04/2007

 O R D E R
                J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

              ------------------------------------------------------

                             W.P.(C).NO. 8998 OF 2007

                             -----------------------------

                    Dated this the  3rd day of April, 2007.


                                    JUDGMENT

Koshy, J.

This is a petition for police protection. Interim direction was already

given on 16.3.2007. It is further submitted that application for registration of

head load workers is allowed and petitioner is doing the loading and

unloading work with the registered workers. Hence we dispose of this Writ

Petition making the Interim direction dated 16.3.2007 absolute.

J.B.KOSHY, JUDGE.

T.R.RAMACHANDRAN NAIR, JUDGE.

bkn