High Court Kerala High Court

Mr.Aravindhakshan P.V. vs The Superintendent Of Police on 13 January, 2011

Kerala High Court
Mr.Aravindhakshan P.V. vs The Superintendent Of Police on 13 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37764 of 2010(U)


1. MR.ARAVINDHAKSHAN P.V., PROPRIETOR,
                      ...  Petitioner

                        Vs



1. THE SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

3. THE SUB INSPECTOR OF POLICE,

4. C.I.T.U. PERINGOTTUKARA UNIT,

5. INTUC PERINGOTTUKARA UNIT,

                For Petitioner  :SRI.K.MANOJ CHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :13/01/2011

 O R D E R
           R.BASANT & K.SURENDRA MOHAN, JJ.
                     ***********************
                   W.P(C) No.37764 of 2010
                  *****************************
            Dated this the 13th day of January, 2011

                           JUDGMENT

BASANT, J.

Petitioner has come to this Court seeking issue of

directions to respondents 1 to 3 under Article 226 of the

Constitution to afford protection to the petitioner against illegal,

culpable and violent acts of respondents 4 and 5, who allegedly

obstruct the petitioner in loading and unloading materials.

2. Notice was ordered to the respondents. Service is

complete. Respondents 1 to 3 are represented by the learned

Government Pleader. Respondents 4 and 5, though served, have

not chosen to appear before Court.

3. The learned Government Pleader after taking

instructions submits that the area is not a scheme covered area.

The learned Government Pleader further points out that interim

directions were issued by this Court on 23.12.2010 and the same

has been extended till this date. The relevant order passed on

23.12.2010 reads as follows:

“In such circumstances, there will be an

interim order directing respondents 2 and 3 to

2

provide protection to the life of the petitioner and

his employees engaged in unloading raw materials

brought into the petitioner’s unit and loading

finished concrete blocks from the petitioner’s unit

as against any obstruction from members of

respondents 4 and 5 for a period of two weeks.”

4. That order remains in force even now. The learned

Government Pleader submits that, in these circumstances, the

said interim order can be made absolute and further proceedings

in this Writ Petition can be closed. The learned counsel for the

petitioner also accepts that such course can be followed.

5. In the result:

a) This writ petition is allowed in part;

b) The interim direction issued on 23.12.2010 extracted

above is confirmed and shall remain in force.

(R.BASANT, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

rtr/