IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 259 of 2011(F)
1. M/S.ENGLISH INDIAN CLAYS LTD.,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. SUB INSPECTOR OF POLICE,
4. THE SUB INSPECTOR OF POLICE,
5. TRIVANDRUM DISTRICT CLAY WORKERS UNION
6. ENGLISH INDIAN CLAYS MAZDOOR SANGHAM
7. ENGLISH INDIA CLAY WORKERS CONGRESS
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :SRI.G.SUDHEER
The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :27/01/2011
O R D E R
R.BASANT & K.SURENDRA MOHAN, JJ.
—————————————————-
W.P.(C).No.259 of 2011
—————————————————-
Dated this the 27th day of January, 2011
Judgment
Basant, J.
It is reported by the learned counsel for the petitioner
that the disputes have been settled and the factory has
started working from 12.1.2011. This writ petition, in these
circumstances, may be dismissed as unnecessary, submits the
learned counsel for the petitioner. We accept the prayer. The
writ petition is dismissed as unnecessary.
R.BASANT, JUDGE.
K.SURENDRA MOHAN, JUDGE.
srd