IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24252 of 2003(K)
1. P.N.BHASKARAN,
... Petitioner
2. P.S.PRAMOD,
3. E.S.MANOJ SHARMA,
4. K.BALAKRISHNAN,
Vs
1. UNION OF INDIA,
... Respondent
2. THE STATE OF KERALA,
3. DISTRICT COLLECTOR-CUM-EXECUTIVE
4. SUPERINTENDENT OF POLICE, KOTTAYAM.
5. THE POSTMASTER GENERAL, KERALA CIRCLE,
6. THE HEAD POSTMASTER,
7. THE MALAYALAM CABLE T.V. NEW WORK,
For Petitioner :SRI.RAJAGOPAL PADIPPURACKAL
For Respondent :SRI.ROJO JOSEPH THURUTHIPARA, ADDL.CGSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/12/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------
W.P.(C).No.24252 OF 2003
-----------------------------
Dated this the 20th day of December, 2006
J U D G M E N T
The writ petition is filed with the following prayer:
i) to issue a writ of mandamus directing
respondents 3 to 6 to take necessary action against
the 7th respondent upon Exts.P4, P5, P6 and P7 and
proceed against the 7th respondent under the
provisions of the Cable Television Net Work (Regulation
Act 1995).
In case the petitioners have still any grievance left, they
may produce a copy of this judgment before the 3rd respondent in
which case appropriate action in accordance with law in the
matter will be taken, expeditiously.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ps