High Court Kerala High Court

P.K.Muhammed Koya vs State Of Kerala on 28 July, 2008

Kerala High Court
P.K.Muhammed Koya vs State Of Kerala on 28 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 4278 of 2001(H)



1. P.K.MUHAMMED KOYA
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :SMT.A.G.ANEETHA

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :28/07/2008

 O R D E R
                H.L.DATTU, C.J. & A.K.BASHEER, J.
               ------------------------------------------------------
                          O.P.No.4278 of 2001-H &
                           O.P.No.4592 of 2001-V
                -----------------------------------------------------
                   Dated, this the 28th day of July, 2008

                                 JUDGMENT

A.K.Basheer, J.

The primary prayer in these original petitions is to issue a

writ of prohibition or any other appropriate writ or order prohibiting the

respondents from interfering in the bunk shop business that is being

carried on by the petitioners on the south eastern corner of the Nehru

Park at Fort Kochi.

2. It is on record that the petitioners are doing business

without any interference at the hands of the respondents.

3. The learned counsel for the respondents submits that the

petitioners’ possession will not be disturbed without taking recourse to

due process of law.

4. The above submission is recorded and the original

petitions are closed.

5. In view of the order passed in the original petitions all

pending interim applications are closed.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE

MS