IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13885 of 2009(E)
1. M/S. ASHAPURA MINECHEM LIMITED,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
2. THE SUPERINTENDENT OF POLICE,
3. THE DEPUTY SUPERINTENDENT OF POLICE,
4. THE CIRCLE INSPECTOR OF POLICE,
5. THE SUB INSPECTOR OF POLICE,
6. KERALA INDUSTRIAL INFRASTRUCTURE
7. KERALA STATE POLLUTION CONTROL BOARD,
8. FR. LEBERIN YESU.R, S/O. Y. YESUDAS,
9. JOSEPH GOMEZ @ THIRUMUDI JOSE,
10. ANIL ANDREWS, S/O. ANDREWS,
11. MARY VALSALA, W/O. JOHN,
12. FRANKLIN J. PEREIARAH,
13. JOB JOSEPH @ PALLAN JOB,
14. JOTHISH, S/O. JOB JOSEPH @ PALLAN JOB,
15. ANISH, S/O. JOB JOSEPH @ PALLAN JOB,
16. ALBERT FERNADEZ, S/O. STELEIN FERNADEZ,
17. KOCHANI @ NEVA JOHN, S/O. JOSEPH,
18. ANEESH, S/O. AUGUSTIAN FERNADEZ,
19. GERLIL, D/O. BENJAMIN PEREIAHRAH,
20. FRANKLIN GOMEZ, PUTHUVALPURAYIDOM,
21. MARY VIOLET, W/O. FRANKLIN GOMEZ,
22. ALOCYOUS, S/O. ALEX FERNADEZ,
23. GRACY ALOCIUZ, W/O. ALOCIUZ,
24. BABYCHAN, THYVILAKAM HOUSE,
25. FRISCA KURISAPPAN,
26. THOMAS FRANCIS @ BABYCHEN,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent :SRI.K.RAMAKUMAR (SR.)
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :01/06/2009
O R D E R
P.R.RAMAN & P.BHAVADASAN, JJ.
-------------------------------
W.P.(C) No. 13885 of 2009
-------------------------------
Dated this the 1st June, 2009
J U D G M E N T
Raman, J.
Upon instructions, the learned Government Pleader
appearing for the State submits that law and order situation has
been take care of by deploying two Armed police personnel, a
control room has also been opened, and there are no untoward
incident reported or noticed in the recent past. Police are thus
active and all necessary protection is being afforded to the
petitioner. That being the situation, we do not think further
orders are necessary in this matter. Accordingly, the writ
petition is closed, reserving the right of the petitioner to approach
this Court, when occasion arises.
P.R.RAMAN, JUDGE
P.BHAVADASAN , JUDGE.
nj.