IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26892 of 2010(J)
1. PRAKASH B,S/O.BALACHANDRAN PILLAI,
... Petitioner
2. K.SAINULABDEEN, S.R.COTTAGE,
Vs
1. THE S.I.OF POLICE, ANCHAL,
... Respondent
2. THE PUNALOOR MEKHAL PRIVATE BUS
3. S.ANIL KUMAR, AJAY VILASAM,
4. SHAJI GEORGE, VAARAVILAPUTHENVEEDU,
5. THE DISTRICT LABOUR OFFICER,
For Petitioner :SRI.P.DEEPAK
For Respondent :SRI.M.K.CHANDRA MOHANDAS
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :08/09/2010
O R D E R
K.M.JOSEPH & T.R.RAMACHANDRAN NAIR, JJ.
------------------------------------------------------
W.P.(C) No.26892 of 2010-J
----------------------------------------------
Dated, this the 8th day of September, 2010
J U D G M E N T
K.M.Joseph, J.
Petitioners have approached this Court seeking
police protection. We have already passed an interim order.
We heard the learned counsel for the petitioners, learned
counsel for the party respondents and also the learned
Government Pleader. The writ petition is disposed of making
the interim order absolute. However, we make it as a
condition to the same that the petitioners will participate in the
conciliation proceedings and also co-operate in the other
statutory proceedings which are initiated by the party
respondents.
(K.M.JOSEPH)
JUDGE.
(T.R.RAMACHANDRAN NAIR)
JUDGE.
MS