IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14154 of 2010(T)
1. M/S. ALLEPPY COMPANY LIMITED,
... Petitioner
Vs
1. EBRAHIMKUTTY.E., ALUMPRAMBUT,
... Respondent
2. RAHMAT.Y., POTHENPARAMBU,
3. SASIDHARAN, ALUPARAMBIL VEEDU,
4. H.M.SALI, POTHENPARAMBU,
5. THE CIRCLE INSPECTOR OF POLICE,
6. THE DEPUTY SUPERINTENDENT OF POLICE,
7. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.K.GOPALAKRISHNA KURUP
For Respondent :SRI.JOHN BRITTO
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :28/05/2010
O R D E R
K. M. JOSEPH &
M.L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).No. 14154 of 2010 T
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 28th day of May, 2010
JUDGMENT
Joseph, J.
The petitioner has approached this Court with the
following prayers:
i) to issue a writ of mandamus or any
other appropriate writ, direction or order
directing respondents 5 to 7 to afford
adequate and necessary protection to the
petitioner company and its workers
building, plant, machinery and or smooth
transporting of raw materials and finished
products to and from the premises of the
petitioner company,
ii) to issue a writ of mandamus or
any other appropriate writ, direction or
order directing respondents 5 to 7 to
W.P.(C).No. 14154 of 2010
2
consider and take appropriate action on Ext.P1
and afford necessary and adequate protection
to the petitioner company and its workers.”
2. Heard learned counsel for the petitioner, learned
counsel for the party respondents and the learned Government
Pleader.
3. We take note of the interim order. The learned counsel
for the respondents submits that there is no obstruction now.
We record the said submission. We make the interim order
absolute. We further direct that the petitioner will co-operate
with the conciliation proceedings before the District Labour
Officer as a condition for making the interim order absolute.
4. The Writ Petition is disposed of as above.
(K. M. JOSEPH)
Judge
(M.L. JOSEPH FRANCIS)
Judge
tm